Gujarat High Court
Ants vs Vishwa on 20 July, 2010
Gujarat High Court Case Information System
Print
OJMCA/101/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 101 of 2010
In
COMPANY
PETITION No. 255 of 2009
=========================================
ANTS
STUDIO PRIVATE LIMITED THROUGH DIRECTOR MANSI VIKAS - Applicant(s)
Versus
VISHWA
OFFICE SYSTEM & 2 - Respondent(s)
=========================================
Appearance :
MR
RC JANI for
Applicant(s) : 1,
MR TS NANAVATI for Respondent(s) : 1,
None
for Respondent(s) : 2,
OFFICIAL LIQUIDATOR for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/07/2010
ORAL
ORDER
Shri
R.C. Jani, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application as the applicant
proposes to submit an appropriate application/scheme before the
learned Company Court under Section 391 of the Companies Act.
Permission is accordingly granted. As and when such an application
is submitted, the same can be considered in accordance with law on
its own merits.
(M.R. SHAH, J.)
siji
Top