Gujarat High Court High Court

Shah vs O on 25 August, 2008

Gujarat High Court
Shah vs O on 25 August, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/461/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 461 of 2008
 

In


 

COMPANY
APPLICATION No. 11 of 2008
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 12 of 2007
 

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

 

SHAH
MOHANLAL KAJODIMAL - Applicant(s)
 

Versus
 

O
L OF SANDEEP INDUSTRIES LTD (IN LIQN) & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Notice
as to interim relief and notice as to final disposal returnable on
09/09/2008.

Mr.Yadav,
learned Advocate for OL for company in liquidation waives formal
service of notice on behalf of respondent No.1. D.S. is permitted
qua rest of the respondent. To be listed in the First Board.

(C.K.BUCH,
J.)

sompura

   

Top