Gujarat High Court High Court

Comed vs Unknown on 7 July, 2011

Gujarat High Court
Comed vs Unknown on 7 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/150/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 150 of 2010
 

In


 

COMPANY
APPLICATION No. 261 of 2010
 

With


 

COMPANY
PETITION No. 151 of 2010
 

In


 

COMPANY
APPLICATION No. 262 of
2010 
=================================================
 

COMED
PHARMACEUTICALS LTD - Petitioner(s)
 

Versus
 

.
- Respondent(s)
 

=================================================
 
Appearance : 
MRS
SANGEETA N PAHWA for Petitioner(s) : 1, 
MR PS CHAMPANERI for
Respondent(s) : 1, 
MR JAIDEEP B VERMA for Respondent(s) : 1, 
MR
MIHIR H PATHAK for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 07/07/2011  
ORAL ORDER

Mrs.

Pahwa, learned advocate for the petitioner – company, has
submitted that on earlier occasion, inadvertently, draft scheme
instead of final scheme, was placed on record. Similarly, the scheme
submitted to the Regional Director also was draft scheme, but,
subsequently, the Regional Director was provided a copy of the final
scheme. According to her, the report placed on record by the Regional
Director is based on the final scheme. However, so as to clarify the
aforesaid aspects, the petitioner is directed to place on record, by
way of affidavit, the details as to when the copy of the final scheme
was supplied to the Regional Director and the Regional Director is
also directed to clarify, by way of affidavit, that the report
submitted by his office is on the basis of the final scheme, (which
is now to be found at page-I as annexure to the affidavit, affidavit
in support of the Company Petition, dated 18.4.2011, made by one Mr.
Jaswinder Singh). For the aforesaid purpose, S.O. to 21.7.2011.

[K.M.Thaker,
J.]

kdc

   

Top