Gujarat High Court High Court

Amijay vs Unknown on 6 May, 2010

Gujarat High Court
Amijay vs Unknown on 6 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/79/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 79 of 2009
 

In
COMPANY APPLICATION No. 81 of 2009
 

With


 

COMPANY
PETITION No. 80 of 2009
 

In
COMPANY APPLICATION No. 82 of
2009 
=========================================================


 

AMIJAY
STOCK BROKERS PRIVATE LIMITED - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

========================================================= 
Appearance
: 
MR PAVAN S GODIAWALA for
Petitioner(s) : 1, 
MR PS CHAMPANERI for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 06/05/2010 

 

ORAL
ORDER

It
is very unfortunate that Company Petitions of the year 2009 which
were admitted in April, 2009, till date, there is no reply and/or
report filed by the Regional Director.

Shri
P.S.Champaneri, learned Asst. Solicitor General of India appearing
on behalf of the Central Government prays for time to submit the
report / reply by the Regional Director.

As
a last chance, S.O. to 13 th
May, 2010.

The
Regional Director is also directed to file additional affidavit
pointing out why till date, no report has been submitted by the
Regional Director.

Registry
is directed to place a copy of this order in connected matter(s).

(M.R.SHAH,
J.)

(ashish)

   

Top