Gujarat High Court
Radheshyam vs Official on 1 July, 2011
Gujarat High Court Case Information System
Print
OJMCA/7/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 7 of 2011
In
COMPANY
APPLICATION No. 436 of 2009
In
OFFICIAL
LIQUDATOR REPORT No. 157 of 2006
======================================
RADHESHYAM
DEVELOPERS - Applicant
Versus
OFFICIAL
LIQUIDATOR OF SHREE VALLABH GLASS WORKS LTD & 2 -
Respondents
======================================
Appearance
:
MRS
SANGEETA N PAHWA for Applicant.
MS AMEE YAJNIK for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 22/04/2011
ORAL ORDER
On
11.03.2011, request was made to grant time for filing reply. Till
this date, reply is not filed. Today also, for the same cause, time
is prayed for. As a last chance, time is granted upto 28.04.2011 at
04.00 O’clock. If no reply is filed on that day, the Court will pass
appropriate order.
Sd/-
[K. A. PUJ, J.]
Savariya
Top