Gujarat High Court High Court

Gujarat vs State on 25 November, 2010

Gujarat High Court
Gujarat vs State on 25 November, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9109/1997	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9109 of 1997
 

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

GUJARAT
COMMUNICATION AND ELECTRONIC LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

========================================= 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
MR MANOJ N POPAT for Respondent(s) : 3, 
MR GM JOSHI for
Respondent(s) : 4, 
MR SB SHAH for Respondent(s) : 4, 
RULE
SERVED for Respondent(s) :
5, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 15/11/2010
 

ORAL
ORDER

This
petition is filed by the petitioner-Company viz. Gujarat
Communication and Electronics Limited. Subsequently the
petitioner-Company has gone into liquidation. Therefore, this Court
has passed an order on 02nd September, 2003 in Civil
Application No.2843 of 2003 directing the present petitioner as well
as the applicant of that application to join the Official Liquidator
as party in the main petition as well as in the Civil Application.
The Court has thereafter issued notice on the Official Liquidator
and the Official Liquidator was joined as opponent No.5 in the Civil
Application No.2843 of 2003. The said Civil Application was disposed
of on 24th June, 2010.

However,
the Official Liquidator is not joined as a party in the main
petition i.e. Special Civil Application No.9019 of 1997. Since the
said petition is filed by the Company, which is now to be
represented by the Official Liquidator, the Official Liquidator is
required to be joined as the petitioner in that petition. Hence,
fresh Notice to be issued on the Official Liquidator of
Gujarat Communication and Electronics Limited making it returnable
on 29th November, 2010.

(K.

A. Puj, J)

Anup

   

Top