Gujarat High Court High Court

Rasiklal vs Official on 2 May, 2011

Gujarat High Court
Rasiklal vs Official on 2 May, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/90/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 90 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 110 of 2007
 

In
COMPANY APPLICATION No. 187 of 2006
 

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

RASIKLAL
S MARDIA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR & 3 - Respondent(s)
 

============================================= 
Appearance
: 
PARTY-IN-PERSON for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
RM DESAI for Respondent(s) : 1, 
MS AMEE YAJNIK for Respondent(s) :
1, 
MS HEMLATTA JHAVERI for Respondent(s) : 1, 
MR PS CHAMPANERI
for Respondent(s) : 2, 
MRS SANGEETA N PAHWA for Respondent(s) :
3, 
None for Respondent(s) :
4, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

When
the matter is called out, Mr. Rasiklal S Mardia, party-in-person, is
not present.

In
view of the above, stand over to 21st June, 2011.

[ANANT
S. DAVE, J.]

//smita//

   

Top