Gujarat High Court
Bhalakai vs R on 15 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/23/1982 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 23 of 1982
======================================
BHALAKAI
MILLS CO LTD & 4 - Applicant(s)
Versus
R
S MATHUR OR HIS SUCCESSOR & 3 - Respondent(s)
======================================
Appearance
:
MR
ARUN H MEHTA for Applicant(s) : 1 - 5.
MR HARIN P RAVAL for
Respondent(s) : 1 - 4.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel appearing for the applicant submits that applicant company
has been wound-up. In such circumstances, no orders are required to
be passed. The petition stands disposed of.
(K.S.
Radhakrishnan, C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top