Gujarat High Court High Court

Board vs Chairman on 14 July, 2011

Gujarat High Court
Board vs Chairman on 14 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/133/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 133 of 2010
 

 
 
=========================================================

 

BOARD
OF INDUSTRIAL AND FINANCIAL RECONSTRUCTION - Petitioner(s)
 

Versus
 

CHAIRMAN
& MANAGING DIRECTOR M/S JAYANT PAPER MILLS LTD & 16 -
Respondent(s)
 

=========================================================
 
Appearance
: 
BOARD
OPINION for
Petitioner(s) : 1, 
MR JS YADAV for Respondent(s) : 1, 
MR SACHIN
D VASAVADA for Respondent(s) : 1, 
None for Respondent(s) : 2,5 -
17. 
NOTICE NOT RECD BACK for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 14/07/2011 

 

 
 
ORAL
ORDER

By
order dated 22.11.2010 Notice was directed to be issued to all
respondents. It however appears that Notice has not been issued or if
it is issued whether it is served or not is not reflected in the
cause list.

Under
the circumstances office is directed to issue Notice to all
respondents except respondent Nos. 1, 2, 14 and 15 returnable on
16.8.2011.

(K.M.THAKER,J.)

Suresh*

   

Top