Gujarat High Court High Court

Assets vs O on 12 March, 2010

Gujarat High Court
Assets vs O on 12 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/350/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 350 of 2009
 

In


 

COMPANY
APPLICATION No. 88 of 2008
 

In
COMPANY APPLICATION No. 251 of 2007
 

 


 

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

 

ASSETS
RECONSTRUCTION COMPANY (I) LTD - Applicant(s)
 

Versus
 

O
L OF M/S ENERJON TECHNICS COMPANY LTD (IN LIQUIDATION) & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
MRUGESH JANI for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MR INDRAVADAN PARMAR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/03/2010 

 

 
 
ORAL
ORDER

It
is informed that Mr. Nanavaty, learned advocate for the applicant
filed sick note. Hence, S.O. to 9.4.2010.

(K.M.THAKER,
J.)

Pankaj

   

Top