Gujarat High Court
=========================================Appearance vs Mr on 13 April, 2010
Gujarat High Court Case Information System
Print
OJA/89/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
O.J.APPEAL
No. 89 of 2009
In
COMPANY
PETITION No. 61 of 2009
In
COMPANY
APPLICATION No. 68 of 2009
With
CIVIL
APPLICATION No. 442 of 2009
In
O.J.APPEAL
No. 89 of 2009
=========================================
LALIT
GURMUKHDAS MOTWANI AND OTHERS
Versus
AMAR
RAMCHAND LARAI
=========================================Appearance
:
MR ASHOK L SHAH
for the Appellants
MR
AR GUPTA for the Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/04/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
By
agreement of the parties, impugned order dated 15.7.2009 passed in
Company Petition No.61 of 2009 by the Company Law Board, Mumbai Bench
is set aside.
The
Company Law Board, Mumbai Bench is directed to dispose of the main
matter with utmost expediency. The appeal is disposed of
accordingly.
In
view of the order passed in the main appeal, no orders are passed on
the Civil Application and the same is disposed of.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top