Gujarat High Court High Court

Shreeji vs Unknown on 12 October, 2011

Gujarat High Court
Shreeji vs Unknown on 12 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/155/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 155 of 2011
 

In


 

COMPANY
PETITION No. 214 of 2010
 

In


 

COMPANY
APPLICATION No. 364 of 2010
 

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

 

SHREEJI
INDUSTRIAL GASES PVT LTD - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance
: 
MRTUSHARPHEMANI
for
Applicant(s) : 1, 
MR PS CHAMPANERI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 12/10/2011 

 

 
ORAL
ORDER

1.0
Heard Ms. Parikh, learned counsel for the applicant.

2.0
Having regard to the submissions made by learned advocate for the
applicant and in light of the details mentioned in the application,
the applicant has made out satisfactory explanation and sufficient
case to recall the order dated 29.09.2011. Therefore, the said order
is recalled. The Office is directed to restore the proceedings of
Company Petition No.214 of 2010 in Company Application No.364 of 2010
and circulate the said matter for further hearing and appropriate
orders before the appropriate Court in due course.

3.0 Application
is accordingly disposed of.

[K.

M. THAKER, J.]

Amit

   

Top