Gujarat High Court High Court

Ahmedabad vs Official on 24 February, 2010

Gujarat High Court
Ahmedabad vs Official on 24 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/282/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 282 of 2008
 

In


 

COMPANY
PETITION No. 2 of 1996
 

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


 

AHMEDABAD
SILK EMPLOYEES UNION - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF NANIKRAM SOBHRAJ MILLS LTD. & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
DS VASAVADA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
JS YADAV for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 4, 
MR MD RANA for Respondent(s) :
3, 
PARTY-IN-PERSON for Respondent(s) : 5, 
MR ANSHIN H DESAI for
Respondent(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant prays for time which is opposed to by
Mr.Yadav. Having heard the learned Advocates, including Mr.Anshin H
Desai, request for time is granted. As a final opportunity matter to
come up on 05/03/2010.

(D.A.Mehta,
J.)

sompura

   

Top