Gujarat High Court High Court

Dakshesh vs Om on 29 March, 2010

Gujarat High Court
Dakshesh vs Om on 29 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2648/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2648 of 2010
 

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


 

DAKSHESH
BABUBHAI SHROFF & 1 - Applicant(s)
 

Versus
 

OM
TEXTILES & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PR ABICHANDANI for
Applicant(s) : 1 - 2. 
None for Respondent(s) : 1, 
Mr L R
Pujari, Addl.PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/03/2010 

 

ORAL
ORDER

1. Heard
Mr P R Abichandani, learned Advocate for the applicants.

2. Learned
Advocate for the applicants placed reliance on Annexure “D”,
page 24 of the compilation with regard to notice of change of
Constitution or Dissolution of Firm as recorded in Form “E”
under Rule 4 of the Indian Partnership Act, 1932 which reveals that
Daksesh Babubhai, applicant No.1 has retired as partner of the firm
with effect from 1.4.1999 and further submits that applicant No.2 is
aged 80 years and drawn my attention to the reply submitted on her
behalf.

3. Issue
NOTICE returnable on 15th April, 2010. Meanwhile,
ad-interim relief in terms of para 7 [c] qua the applicants only.

[ANANT S DAVE J.]

msp

   

Top