Gujarat High Court Case Information System
Print
COMA/314/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 314 of 2007
In
COMPANY
PETITION No. 157 of 1995
=========================================================
ABDUL
MAJID GULAM MAYUDDIN - Applicant(s)
Versus
O.L.
OF THE AHMEDABAD CALICO MILLS COMPANY LTD. - Respondent(s)
=========================================================
Appearance :
MR
LAXMANBHAI A AMAR for Applicant(s) : 1,
OFFICIAL
LIQUIDATOR for Respondent(s) : 1,
MR JS YADAV for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 01/12/2008
ORAL
ORDER
This
matter has been listed on several occasions and Mr. L.A. Amar,
learned advocate for the Applicant has been filing Sick Note on all
these occasions. Earlier also this Court had made it clear that
matter cannot be adjourned on all occasions on the ground of Sick
Note of the learned advocate. The Applicant has to make other
arrangements if the Learned Advocate is not in a position to appear
in this matter. Be that as it may, since the Applicant has filed an
Affidavit on 21.10.2008 and alongwith the said Affidavit, certain
documents relating to age are filed. The passport shows the date of
birth of the Applicant as 26.01.1951. The Official Liquidator is
therefore directed to send this Affidavit alongwith Documents to the
C.A. and get the Claim of the applicant re-verified by the C.A. On
basis of this Document. S.O. to December 22, 2008.
(K.A.
Puj, J.)
Caroline
Top