Gujarat High Court High Court

Appearance : vs Mrs Sangeeta N Pahwa For on 11 May, 2011

Gujarat High Court
Appearance : vs Mrs Sangeeta N Pahwa For on 11 May, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10518/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10518 of 2003
 

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


 

CALAMA
INDUSTRIES (UNIT NO.2) 

 

Versus
 

SAVJIBHAI
VASHRAMBHAI AGHARA & ANR
 

=================================================
 
Appearance : 
NANAVATI
ASSOCIATES for Petitioner 
MRS SANGEETA N PAHWA for Respondent
No.1 
None for Respondent
No.2 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 11/05/2011 

 

 
ORAL
ORDER

Learned
Advocate Mr. Nirav Joshi for M/s Nanavati Associates, for the
petitioner, states that the petitioner company has now gone into
liquidation and by virtue of order passed in Civil Application No.
9788 of 2010 dated 26th August,2010, Official Liquidator
has been joined as party respondent No.2. It is noticed from order
dated 28.10.2010 that Official Liquidator was personally present
before the Court on that day and the matter was adjourned to
28.11.2010 so as to enable the Official Liquidator to submit an
appropriate application. Thereafter, the matter has been listed and
adjourned from time to time. Today also, there is no one to represent
the Official Liquidator. Under the circumstances, the matter is
adjourned and Office is directed to intimate the Official
Liquidator while listing the matter on Board on the next occasion.

(A.L.

DAVE, J.)

pnnair

   

Top