Gujarat High Court
Inland vs Liquidator on 3 May, 2010
Gujarat High Court Case Information System Print OJCA/148/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 148 of 2010 In STAMP NUMBER No. 288 of 2010 ========================================================= INLAND REALITIES AND FINSTOCK PRIVATE LIMITED - Applicant(s) Versus LIQUIDATOR OF PIRAMAL FINANCIAL SERVICES LIMITED & 16 - Respondent(s) ========================================================= Appearance : MR SANDIP C SHAH for Applicant(s) : 1, OFFICIAL LIQUIDATOR for Respondent(s) : 1, MR PS CHAMPANERI for Respondent(s) : 1, None for Respondent(s) : 2,2.2.2 - 17. ========================================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 03/05/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel appears for the Registrar of Companies and submits that the
office of the Official Liquidator is not directly under them and
under the office of the Regional Director and they have already
informed the Regional Director about the feeling of this Court. We
are awaiting their report. It is ordered that they should write the
Regional Director that what has he done with regard to the letter
written by them and on the next date of hearing they will report to
this Court. Put up on 11.5.2010.
(BHAGWATI PRASAD, J)
(J.C. UPADHAYAYA, J)
(pkn)
Top