Gujarat High Court
Board vs Chairman on 14 July, 2011
Gujarat High Court Case Information System
Print
COMP/133/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 133 of 2010
=========================================================
BOARD
OF INDUSTRIAL AND FINANCIAL RECONSTRUCTION - Petitioner(s)
Versus
CHAIRMAN
& MANAGING DIRECTOR M/S JAYANT PAPER MILLS LTD & 16 -
Respondent(s)
=========================================================
Appearance
:
BOARD
OPINION for
Petitioner(s) : 1,
MR JS YADAV for Respondent(s) : 1,
MR SACHIN
D VASAVADA for Respondent(s) : 1,
None for Respondent(s) : 2,5 -
17.
NOTICE NOT RECD BACK for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/07/2011
ORAL
ORDER
By
order dated 22.11.2010 Notice was directed to be issued to all
respondents. It however appears that Notice has not been issued or if
it is issued whether it is served or not is not reflected in the
cause list.
Under
the circumstances office is directed to issue Notice to all
respondents except respondent Nos. 1, 2, 14 and 15 returnable on
16.8.2011.
(K.M.THAKER,J.)
Suresh*
Top