Gujarat High Court High Court

Dinesh vs O.L on 29 July, 2010

Gujarat High Court
Dinesh vs O.L on 29 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/191/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 191 of 2010
 

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

 

DINESH
PRABHAKAR MEDH - Applicant(s)
 

Versus
 

O.L.
OF OMEX INVESTORS LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESHWAR J DAVE for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 29/07/2010  
 
ORAL ORDER

Leave to amend as per
draft amendment.

This application is filed
proposing the scheme and seeking direction for convening of the
meeting. Earlier it is ordered to be heard alongwith Company
Application No.97 of 2010. The said application is also moved
calling for the direction for convening the meeting. Since Mr.Roshan
Desai, learned advocate appearing for Mr.Sachin Vasavda, who is
appearing in Company Application No.97 of 2010 and those applicants
are objecting to the scheme moved by the present applicants if any
objection is filed by the applicants of Company Application No.97 of
2010, the same shall be taken on record alongwith appearance of
learned counsel.

S.O. to 10.8.2010.

(K.

A. PUJ, J.)

kks

   

Top