Gujarat High Court High Court

Hasmukhlal vs Pushpa on 25 August, 2010

Gujarat High Court
Hasmukhlal vs Pushpa on 25 August, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

COMP/42/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 42, 43 and 44 of 2004
 

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

 

HASMUKHLAL
NAGINDAS LAKDAWALA - Petitioner(s)
 

Versus
 

PUSHPA
SYNTHETICS PVT. LTD. - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
UTPAL M PANCHAL for
Petitioner(s) : 1, 
MR HARSHIT S TOLIA for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

                    Date
: 27/09/2005  
 
 


 

 
ORAL
ORDER

The
Ld.counsel for the respondent company states that in the other
proceedings of Com.Petition No.312/03 and allied matters, the order
for winding up is already passed. Mr.Panchal, Ld.advocate for the
petitioners submit that in view of the above, suitable order may be
passed by this court.

Under
the circumstances, it would not be required for this court to pass
order of winding up once again. All the petitions are disposed of as
having become infructuous.

It
is clarified that the disposal of these petitions shall not operate
as bar to the concerned petitioner in lodging claim before the OL as
creditor of the company in liquidation.

(JAYANT
PATEL,J)

27.9.05/murty

   

Top