Gujarat High Court High Court

Hari vs Unknown on 14 May, 2010

Gujarat High Court
Hari vs Unknown on 14 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/240/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 240 of 2010
 

In


 

COMPANY
APPLICATION No. 111 of 2010
 

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


 

HARI
ORGOCHEM PVT LTD - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

=========================================================
 
Appearance : 
MS
DHARMISHTA RAVAL for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/05/2010 

 

 
 
ORAL
ORDER

Present
application has been submitted by the applicant-Company for
amendment and permitting the applicant to replace the name Hari
Agrochem Pvt. Ltd. with the name Hari Orgochem Pvt. Ltd. in
Company Application No.111 of 2010 and consequently to modify the
order passed by this Court dated 30th April, 2010 in
Company Application No.111 of 2010.

Ms.Raval,
learned advocate appearing on behalf of the applicant has submitted
that by mistake in place of Hari Orgochem Pvt. Ltd. the name
of the Company is shown as Hari Agrochem  Pvt. Ltd. and
therefore, it is requested to permit the applicant to amend the main
Company Application and consequently to modify the order dated 30th
April, 2010 passed in Company Application No.111 of 2010.

Having
heard Ms.Raval learned advocate appearing on behalf of the applicant
and considering the averments in the application, present
application is allowed. Applicant is permitted to amend the cause
title of the main Company Application No.111 of 2010 by replacing
the name Hari Agrochem Pvt. Ltd. with the name Hari
Orgrochem Pvt. Ltd. . The applicant to carry out the amendment by
19th May, 2010. Consequently, order passed by this
Court dated 30th April, 2010 in Company Application
No.111 of 2010 is also modified to the extent that wherever the name
Hari Agrochem Pvt. Ltd. is mentioned in the said order it
should be read as Hari Orgochem Pvt. Ltd. .

Registry
is directed to issue the fresh order accordingly.

With
this, present application is disposed of.

(M.R.SHAH,
J.)

(ashish)

   

Top