Gujarat High Court High Court

Bhatia vs Poonam on 18 January, 2010

Gujarat High Court
Bhatia vs Poonam on 18 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/175/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No.175 of 2009
 

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

BHATIA
COLOUR CO - Petitioner(s)
 

Versus
 

POONAM
DYEING & PRINTING MILLS PVT. LTD.-Respondent(s)
 


=================================================== 
Appearance
: 
MS VAIBHAVI K PARIKH for
Petitioner(s) : 1,MS SALONI A PATEL for Petitioner(s) : 1, 
MR
HARSHADRAY A DAVE for Respondent(s) : 1, 
MR HARDIK A DAVE for
Respondent(s) :
1, 
===================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 18/01/2010 

 


 ORAL
ORDER

Learned
advocate for the respondent prays for time to place on record
evidence in support of the statement that respondent-Company is a
going concern, who is in a position to discharge its outstanding
liability. The same shall be filed on or before 25.02.2010.
Rejoinder, if any, shall be filed on or before 02.02.2010. Matter to
come up on 03.02.2010.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top