Gujarat High Court High Court

Gujarat vs Official on 30 June, 2011

Gujarat High Court
Gujarat vs Official on 30 June, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/395/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 395 of 2010
 

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

 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S MRINAL DYEING & MFG CO LTD & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
NITIN K MEHTA for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2, 
NOTICE UNSERVED for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/06/2011 

 

ORAL
ORDER

The
cause list shows that Notice qua respondent Nos. 3 and 4 is unserved.

Fresh
Notice to respondent Nos. 3 and 4 returnable on 18.7.2011.

(K.M.THAKER,J.)

Suresh*

   

Top