Gujarat High Court High Court

House vs The on 6 October, 2008

Gujarat High Court
House vs The on 6 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/531/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

FIRST
APPEAL No. 531 of 1986
 

With


 

FIRST
APPEAL No. 1093 of 1987
 

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


 

HOUSE
OF DUBARY & 3 - Appellant(s)
 

Versus
 

THE
OFFICER LIQUIDATOR OF HANSPA KNIT (P) LTD., & 7 - Defendant(s)
 

=======================================================
Appearance : 
MR
ND NANAVATI for Appellant(s) : 1,MR KN RAVAL
for Appellant(s) : 2, MS ARCHANA R ACHARYA for
Appellant(s) : 3 - 4. 
NOTICE
SERVED for Defendant(s) : 1,4 - 5,
8, 
NOTICE NOT
RECD BACK for Defendant(s) : 2 - 3. 
MR
PRANAV G DESAI for Defendant(s) : 6, 
MR
SH SANJANWALA for Defendant(s) :
7, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 06/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Mr.Nanavati
has informed that initially, Senior Advocate, Mr.N.D. Nanavati was
appearing on behalf of the appellant no.1-original respondent no.1,
however, the papers have been taken back by the client but, he is not
in a position to produce any document to that effect.

In
view of the above, we direct him to complete all required formalities
within 15 days from today.

The
matter stands over to 20th October, 2008.

(R.P.DHOLAKIA,
J.) (Z.K.SAIYED,
J.)

/patil

   

Top