Gujarat High Court High Court

Laxmanbhai vs Official on 13 May, 2011

Gujarat High Court
Laxmanbhai vs Official on 13 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/309/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 309 of 2011
 

In


 

COMPANY
PETITION No. 205 of 1996
 

In
COMPANY PETITION No. 205 of 1996
 

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


 

LAXMANBHAI
MULJIBHAI PARMAR - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF GUJARATSTATE TEXTILE CORPORATION LTD - Respondent(s)
 

=================================================
 
Appearance : 
MR
KJ DWIVEDI for Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/05/2011 

 

ORAL
ORDER

Having
heard learned counsel for the applicant and considering the averments
made in the application, leave under section 446 of the Companies
Act, 1956 is granted to the applicant to proceed with the Recovery
Application No.27 of 2011 pending before the Labour Court at
Ahmedabad.

With
the aforesaid, this application stands disposed of.

[K.S.Jhaveri,
J.]

*pvv

   

Top