Gujarat High Court
Balkrishna vs Sanrhea on 1 August, 2008
Gujarat High Court Case Information System
Print
OJCA/288/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 288 of 2006
In
O.J.APPEAL
No. 43 of 2005
==========================================
BALKRISHNA
T. THAKKAR - Applicant(s)
Versus
SANRHEA
TECHNICAL TEXTILES LTD & 9 - Respondent(s)
=========================================
Appearance :
MS
AMRITA M THAKORE for Applicant(s) : 1,
NOTICE
UNSERVED for Respondent(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 2,
MR JS YADAV for Respondent(s) : 2,
NOTICE
SERVED for Respondent(s) : 3 - 9.
MR KAMAL TRIVEDI, SR. ADVOCATE
with MR RAJU K KOTHARI for Respondent(s) :
10,
==========================================
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)
It
is an accepted position that in light of the order of even date made
in the main appeal being O.J. Appeal No.43 of 2005, this Civil
Application has been rendered infructuous and is, accordingly,
disposed of. Rule discharged. There shall be no order as to costs.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top