Gujarat High Court High Court

Ashish vs Official on 30 August, 2011

Gujarat High Court
Ashish vs Official on 30 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/408/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 408 of 2011
 

In


 

COMPANY
PETITION No. 296 of 1999
 

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

 

ASHISH
P PATEL - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF PIRAMAL FINANCIAL SERVICES LIMITED - Respondent(s)
 

=========================================================
 
Appearance
: 
SINGHI
& CO for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
RM DESAI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 


 

Date
: 30/08/2011 

 

 
 
ORAL
ORDER

Mr.

Singhi, learned advocate for the applicant, has requested for time.
He has submitted that on 29th August, 2011 i.e. Yesterday,
he has been served with the copy of reply affidavit.

Mr.

Desai, learned advocate for the respondent, has submitted that if the
applicant is requesting for time, he has no objection.

In
view of the fact that the connected matters are adjourned to 14th
September, 2011. S.O. to 14th September, 2011.

(K.M.

Thaker, J.)

rakesh/

   

Top