Gujarat High Court
International vs Official on 25 July, 2011
Gujarat High Court Case Information System
Print
COMA/502/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 502 of 2009
In
OFFICIAL
LIQUDATOR REPORT No. 40 of 2008
In
COMPANY PETITION No. 149 of 1996
In
OFFICIAL LIQUDATOR REPORT No. 40 of 2008
=========================================================
INTERNATIONAL
ASSET RECONSTRUCTION COMPANY PVT LTD - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF WOOD POLYMERS LTD (IN LIQUIDATION) & 7 -
Respondent(s)
=========================================================
Appearance
:
MR
NAVIN K PAHWA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MR.HIREN M MODI for Respondent(s) : 1,
NOTICE UNSERVED for
Respondent(s) : 2,
MRS SWATI SOPARKAR for Respondent(s) :
3,
NOTICE SERVED for Respondent(s) : 4, 6, 8,
MSBALARTHACKER
for Respondent(s) : 5,
MR PRANAV G DESAI for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/07/2011
ORAL
ORDER
It
is submitted that respondent No.3 has expired and the applicant is in
process of circulating appropriate application to implead heirs and
legal representatives of deceased respondent No.3. Request for time
for aforesaid purpose is made. Hence S.O. to 12th
August 2011.
(K.M.THAKER, J.)
jani
Top