Gujarat High Court Case Information System
Print
COMP/296/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 296 of 2000
=========================================
BHORUKA
STEEL LTD. - Petitioner(s)
Versus
MIGWELD
& MACHINES LTD. - Respondent(s)
=========================================
Appearance :
M/S.VYAS
ASSOCIATES for
Petitioner(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/09/2011
ORAL
ORDER
When
the petition is taken up for hearing, Mr. Vyas, learned Advocate for
the petitioner company is present. However, learned Advocate for the
respondent company is not present.
From
the record, it appears that at some stage of the proceedings it was
contended by the respondent company that proceedings before BIFR/AIFR
are pending. The Court, vide order dated 11.01.2010, directed the
respondent company to place on record the latest position regarding
status of the proceedings before the Board/Appellate Authority.
However, any details do not appear to have been placed on record.
Hence, S.O. to 19th December 2011.
(K.M.THAKER,
J.)
jani
Top