Gujarat High Court
Rajeev vs Torrent on 21 June, 2011
Gujarat High Court Case Information System
Print
OJCA/211/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 211 of 2009
In
O.J.APPEAL
No. 8 of 2009
In
COMPANY PETITION No. 275 of 2008
With
CIVIL
APPLICATION No. 138 of 2009
In
O.J.APPEAL No. 8 of 2009
With
OFFICIAL
LIQUDATOR REPORT No. 47 of 2010
In
O.J.APPEAL No. 8 of 2009
With
O.J.APPEAL
No. 8 of 2009
In
COMPANY PETITION No. 275 of 2008
=========================================================
RAJEEV
S MARDIA AND RASIK S MARDIA - Applicant(s)
Versus
TORRENT
POWER LIMITED - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR KB PUJARA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
parties may complete the pleadings, if they so choose. The appeal
shall be listed for final disposal on 14.7.2011.
(Jayant Patel, J.)
(J. C. Upadhyaya, J.)
vinod
Top