Gujarat High Court High Court

Akhil vs Minal on 30 June, 2009

Gujarat High Court
Akhil vs Minal on 30 June, 2009
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/32/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 32 of 2009
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 21 of 2007
 

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


 

AKHIL
GUJARAT GENERAL MAZDOOR SANGH - Applicant(s)
 

Versus
 

MINAL
OIL & AGRO INDUSTRIES PVT LTD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH H SHAH for Applicant(s) : 1, 
OFFICIAL
LIQUIDATOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 30/06/2009 

 

 
 
ORAL
ORDER

The
present application is for seeking leave to proceed with the
Reference Nos.174/01 to 177/01, 366/01 to 371/01, 442/01 and 63/02
to 64/02 pending before the Labour Court, Kalol.

It
has been submitted that the Company is ordered to be wound up on
15.01.2003, i.e. after the references were filed before the Labour
Court.

Under
these circumstances, it would be just and proper to permit the
applicant to proceed with the References. Hence, leave granted. OL
shall be at the liberty to engage advocate for defending in the said
References. However, it is clarified that such leave is granted
with on the condition that the Award, if any passed against the
Company in liquidation shall not be executed against the Company or
the property of the Company in liquidation without express leave of
this Court.

Application
disposed of accordingly.

(JAYANT PATEL, J.)

*bjoy

   

Top