Gujarat High Court
Husenbhai vs Official on 21 April, 2011
Gujarat High Court Case Information System
Print
COMA/288/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 288 of 2011
=================================================
HUSENBHAI
JIVABHAI CHAUHAN - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR IN POSSESSION OF BHARAT SURYODAY MILLS & 2 -
Respondent(s)
=================================================
Appearance :
MR
RAMESH K SHAH for Applicant(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
ORAL
ORDER
Learned
advocate for the applicant has filed leave note.
However,
learned advocate for the respondent submits that this application is
an abuse of process of law for which appropriate action be taken on
the next date of hearing.
S.O.
to 29.04.2011.
[Anant
S. Dave, J.]
*pvv
Top