Gujarat High Court High Court

Harisingh vs The on 10 February, 2010

Gujarat High Court
Harisingh vs The on 10 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/21/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

O.J.
CIVIL APPLICATION No. 21 of 2010
 

In
O.J.APPEAL No. 82 of 2009
 

In
COMPANY APPLICATION No. 141 of 2006
 

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

 

HARISINGH
VIKRAMSINGH & 8 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF SHRI VIVEKANAND MILLS LTD & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
NISHA M THAKORE for
Applicant(s) : 1   9.                            MS BHOOMI M
THAKORE for Applicant(s) : 1 - 9. 
MR JS YADAV for OFFICIAL
LIQUIDATOR for Opponent(s) : 1, 
MR SS PANESAR for Opponent(s) :
2, 
MR TR MISHRA for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

The
applicants-workmen seek to be joined as party respondents in the
O.J.Appeal No.82/2009.

Application
is allowed in terms of paragraph 4(a). The cause-title of the
O.J.Appeal No.82/2009 and the O.J.Civil Application No.410/2009 be
accordingly amended. Civil Application stands disposed of.

(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)

/moin

   

Top