Gujarat High Court
Beni vs Unknown on 29 January, 2010
Gujarat High Court Case Information System
Print
COMA/8/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 8 of 2010
=========================================================
BENI
AGRO PRODUCTS PVT LTD - Applicant(s)
Versus
.
- Respondent(s)
=========================================================
Appearance :
MRS
SANGEETA N PAHWA for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 29/01/2010
ORDER
BELOW NOTE FOR SPEAKING TO MINUTE
Perused
the note filed by the learned Advocate.
Following
sentence appearing in paragraph No.2 of order dated 13/01/2010 shall
stand deleted for all intents and purposes from the order dated
13/01/2010.
The
Transferor Company is a wholly owned subsidiary of the Transferee
Company.
Note
stands disposed of accordingly.
(D.A.Mehta,
J.)
sompura
Top