Gujarat High Court High Court

Manan vs Unknown on 8 April, 2010

Gujarat High Court
Manan vs Unknown on 8 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJA/100/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

O.J.APPEAL
No. 100 of 2009
 

In


 

COMPANY
PETITION No. 121 of 2009
 

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

 

MANAN
VINODBHAI SHAH - Appellant(s)
 

Versus
 

GANADHYAKSHA
HOSPITALITIES LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
VIRAL
K SHAH for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 08/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the appellant. The learned Company Judge has
found that no case for countenancing the prayer of the appellant for
winding up the company is made out. The learned Company Judge has
further observed that the company appears to have not paid the money
due to the appellant against FDR’s and it is further observed that
the limitation to file suit have gone. Having gone through the
matter, we are of the opinion that such observations were not
required to be made by the learned Company Judge. Thus, the
observations made by the learned Company Judge in regard to
limitation to file suit will not come in way of the appellant for
being used for institution of any any other proceeding. The aforesaid
appeal is
dismissed accordingly.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top