Allahabad High Court High Court

In The Matter Of M/S Cimmco Birla … vs In The Matter Of M/S Oswal … on 11 January, 2010

Allahabad High Court
In The Matter Of M/S Cimmco Birla … vs In The Matter Of M/S Oswal … on 11 January, 2010
Court No. - 30

Case :- COMPANY PETITION No. - 62 of 2003

Petitioner :- In The Matter Of M/S Cimmco Birla Ltd
Respondent :- In The Matter Of M/S Oswal Chemicals & Fertilizers Ltd
Petitioner Counsel :- Yashwant Varma,Krishna Agarwal,P.S. Agarwal
Respondent Counsel :- Piyush Agarwal

Hon'ble Abhinava Upadhya,J.

In this petition, this Court had earlier directed the applicant Company to file a
supplementary affidavit annexing there with certain work orders against
which recovery was made against the respondent Company. The said work
orders have been filed by the counsel for the Applicant Company. Sri Piyush
Agarwal learned counsel for the respondent was allowed time to file the reply
to the said affidavit.

Today an adjournment slip has been filed on behalf of learned Senior
Advocate Sri Bharat Ji Agrawal. Therefore, the matter is being adjourned.
However, Sri Piyush Agrawal Advocate may file reply to the affidavit filed by
the counsel for the applicant Company by the next date of listing.

List in the first week of February 2010.

Order Date :- 11.1.2010
Hsc/