Gujarat High Court
Appearance : vs Unknown on 1 August, 2008
Gujarat High Court Case Information System
Print
OJA/14120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
O.J.APPEAL
No. 141 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 138 of 2006
In
COMPANY
APPLICATION No. 475 of 2006
=============================================
TEXTILE
LABOUR ASSOCIATION
Versus
O
L OF RAIPUR MANUFACTURING COMPANY LTD. (IN LIQN.) & 13
=============================================
Appearance :
MR
DS VASAVADA for the
Appellant
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 01/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
1. Heard
the learned advocate for appellant Textile Labour Association. The
controversy in the present appeal need not be decided at this stage
considering the fact that the report of chartered accountant, as
directed by the Company Court, is awaited.
2. In
the circumstances, the appeal is adjourned sine die with a
direction to the appellant to file appropriate note after receipt of
the report of the chartered accountant for circulating the matter.
(D.A.
MEHTA, J.)
shekhar/-
(HARSHA DEVANI, J.)
Top