Gujarat High Court Case Information System
Print
COMA/201/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 201 of 2011
=============================================
ABHAY
BHUPENDRABHAI PATEL & 1 - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF THE PRASAD MILLS LTD & 4 - Respondent(s)
=============================================
Appearance
:
MR AS VAKIL for Applicant(s) :
1,1.2.2 - 2.
MR RM DESAI for OFFICIAL LIQUIDATOR for Respondent(s)
: 1,
MR PS CHAMPENARI for Respondent(s) : 2 -
5.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/02/2011
ORAL
ORDER
Heard
learned advocates appearing for the parties.
Mr.
A.S. Vakil, learned advocate for the applicants submit that this
judges summons is taken up with a prayer to substitute the applicant
Nos. 1/A and 1/B as applicant Nos. 1/A and 1/B in place of original
applicant No.1.
Considering
the affidavit filed in respect of judges summons in averments made
therein, I am inclined to accept the prayer and accordingly this
judges summons is granted in terms of prayer (A).
Necessary
amendment to the cause title be carried out.
Application
stands disposed of accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top