Gujarat High Court High Court

Bhalakai vs R on 15 October, 2008

Gujarat High Court
Bhalakai vs R on 15 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/23/1982	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 23 of 1982
 

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


 

BHALAKAI
MILLS CO LTD & 4 - Applicant(s)
 

Versus
 

R
S MATHUR OR HIS SUCCESSOR & 3 - Respondent(s)
 

====================================== 
Appearance
: 
MR
ARUN H MEHTA for Applicant(s) : 1 - 5. 
MR HARIN P RAVAL for
Respondent(s) : 1 - 4. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE                MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

				Date
: 15/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Learned
counsel appearing for the applicant submits that applicant company
has been wound-up. In such circumstances, no orders are required to
be passed. The petition stands disposed of.

(K.S.

Radhakrishnan, C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top