Gujarat High Court High Court

Dilip vs Official on 13 May, 2011

Gujarat High Court
Dilip vs Official on 13 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/332/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 332 of 2011
 

In


 

COMPANY
PETITION No. 2 of 2004
 

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


 

DILIP
B SHETH - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF ALANG INDUSTRIAL GASES LTD & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
ASHOK L SHAH for Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/05/2011 

 

ORAL
ORDER

Leave
to amend prayer clause of Judge’s Summons in support of Company
Application No.332 of 2011. Amendment be carried out forthwith.

Notice
to the respondents returnable on 27th June, 2011.

Mr
JS Yadav, learned advocate waives service of notice on behalf of
Official Liquidator.

In
the meantime, prayer in terms of para (b) of the Judge’s Summons in
support of Company Application No.332 of 2011, is granted.

Direct
service is permitted.

K.S.Jhaveri,
J.]

*pvv

   

Top