Gujarat High Court High Court

Elecon vs Official on 9 April, 2010

Gujarat High Court
Elecon vs Official on 9 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/83/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 83 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 156 of 2006
 

In
OFFICIAL LIQUDATOR REPORT No. 118 of 2006
 

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


 

ELECON
ENGINEERING COMPANY LTD - Applicant
 

Versus
 

OFFICIAL
LIQUIDATOR OF SHREE VALLABH GLASS WORKS LTD. & 1 - Respondents
 

======================================
Appearance : 
MRS
SANGEETA N PAHWA for the Applicant. 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/04/2010 

 

ORAL
ORDER

1. Draft
Amendment is allowed.

2. Mr.Navin
Pahwa, learned advocate appearing on behalf of the applicant does not
press the prayer in terms of Para 1(A) in the present Judges Summons.

3. Notice
only for considering the prayer in terms of Para 1(B), returnable
on 03/05/2010. To be placed in the first board.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top