Gujarat High Court
Decimal vs Unknown on 3 May, 2011
Gujarat High Court Case Information System
Print
OJA/38/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
O.J.APPEAL
No. 38 of 2010
In
COMPANY
APPLICATION No. 172 of 2008
In
COMPANY
APPLICATION No. 117 of 2007
=================================================
DECIMAL
SYSTEMS PVT LTD - Appellant(s)
Versus
OFFICIAL
LIQUIDATOR OF PIRAMAL FINANCIAL SERVICES LIMITED & 1 -
Opponent(s)
=================================================
Appearance :
NOTICE
NOT RECD BACK for Appellant(s) : 1,
OFFICIAL LIQUIDATOR for
Opponent(s) : 1,
MR RM DESAI for Opponent(s) : 1,
None for
Opponent(s) : 2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 03/05/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel appearing on behalf of the Official Liquidator submits that
the present and correct address of the appellant has been provided to
the office of this Court and fresh notice has been issued. Service
report has not yet been received.
In
the circumstances, we order to await service report for another two
weeks.
Post
the matter on 27th June, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top