Gujarat High Court Case Information System
Print
COMP/42/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 42, 43 and 44 of 2004
==============================================================
HASMUKHLAL
NAGINDAS LAKDAWALA - Petitioner(s)
Versus
PUSHPA
SYNTHETICS PVT. LTD. - Respondent(s)
==============================================================
Appearance
:
MR
UTPAL M PANCHAL for
Petitioner(s) : 1,
MR HARSHIT S TOLIA for Respondent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 27/09/2005
ORAL
ORDER
The
Ld.counsel for the respondent company states that in the other
proceedings of Com.Petition No.312/03 and allied matters, the order
for winding up is already passed. Mr.Panchal, Ld.advocate for the
petitioners submit that in view of the above, suitable order may be
passed by this court.
Under
the circumstances, it would not be required for this court to pass
order of winding up once again. All the petitions are disposed of as
having become infructuous.
It
is clarified that the disposal of these petitions shall not operate
as bar to the concerned petitioner in lodging claim before the OL as
creditor of the company in liquidation.
(JAYANT
PATEL,J)
27.9.05/murty
Top