Gujarat High Court High Court

Arvind vs Unknown on 10 October, 2011

Gujarat High Court
Arvind vs Unknown on 10 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/125/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

COMPANY
PETITION No. 125 of 2011
 

In


 

COMPANY
APPLICATION No. 366 of 2011
 

With


 

COMPANY
PETITION No. 126 of 2011
 

In


 

COMPANY
APPLICATION No. 367 of 2011
 

With


 

COMPANY
PETITION No. 127 of 2011
 

In


 

COMPANY
APPLICATION No. 368 of 2011
 

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


 

ARVIND
PRODUCTS LTD - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

=========================================
 
Appearance : 
MRS
SWATI SOPARKAR for
Petitioner(s) : 1, 
MR PS CHAMPANERI for Respondent(s) : 1,
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 10/10/2011 

 

 
 


 

 
COMMON
ORAL ORDER

Mrs.

Soparkar, learned advocate for the applicant, has requested for time
on the ground that though affidavit of Regional Director is received,
the applicant is still awaiting report from office of the Official
Liquidator. One Mr. Rupesh S. Shah is present in the Court and has
submitted that he is a share holder of the company and has objection
against the scheme proposed by the Company. Since at the request of
learned advocate for the applicant the matter is adjourned, next date
of hearing is informed to said Mr. Rupesh S. Shah and it would be
open for him to remain present at the time of hearing on the next
date. His objections will be considered at the time when the scheme
is taken up for consideration.

In
view of the request made by learned counsel for the applicant, S.O.
to 17.10.2011.

[K.M.THAKER,
J.]

JYOTI

   

Top