Gujarat High Court Case Information System
Print
COMP/125/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 125 of 2011
In
COMPANY
APPLICATION No. 366 of 2011
With
COMPANY
PETITION No. 126 of 2011
In
COMPANY
APPLICATION No. 367 of 2011
With
COMPANY
PETITION No. 127 of 2011
In
COMPANY
APPLICATION No. 368 of 2011
=========================================
ARVIND
PRODUCTS LTD - Petitioner(s)
Versus
.
- Respondent(s)
=========================================
Appearance :
MRS
SWATI SOPARKAR for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/10/2011
COMMON
ORAL ORDER
Mrs.
Soparkar, learned advocate for the applicant, has requested for time
on the ground that though affidavit of Regional Director is received,
the applicant is still awaiting report from office of the Official
Liquidator. One Mr. Rupesh S. Shah is present in the Court and has
submitted that he is a share holder of the company and has objection
against the scheme proposed by the Company. Since at the request of
learned advocate for the applicant the matter is adjourned, next date
of hearing is informed to said Mr. Rupesh S. Shah and it would be
open for him to remain present at the time of hearing on the next
date. His objections will be considered at the time when the scheme
is taken up for consideration.
In
view of the request made by learned counsel for the applicant, S.O.
to 17.10.2011.
[K.M.THAKER,
J.]
JYOTI
Top