Gujarat High Court High Court

International vs Official on 25 July, 2011

Gujarat High Court
International vs Official on 25 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/502/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 502 of 2009
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 40 of 2008
 

In
COMPANY PETITION No. 149 of 1996
 

In
OFFICIAL LIQUDATOR REPORT No. 40 of 2008
 

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

 

INTERNATIONAL
ASSET RECONSTRUCTION COMPANY PVT LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF WOOD POLYMERS LTD (IN LIQUIDATION) & 7 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAVIN K PAHWA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MR.HIREN M MODI for Respondent(s) : 1, 
NOTICE UNSERVED for
Respondent(s) : 2, 
MRS SWATI SOPARKAR for Respondent(s) :
3, 
NOTICE SERVED for Respondent(s) : 4, 6, 8, 
MSBALARTHACKER
for Respondent(s) : 5, 
MR PRANAV G DESAI for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 25/07/2011 

 

ORAL
ORDER

It
is submitted that respondent No.3 has expired and the applicant is in
process of circulating appropriate application to implead heirs and
legal representatives of deceased respondent No.3. Request for time
for aforesaid purpose is made. Hence S.O. to 12th
August 2011.

(K.M.THAKER, J.)

jani

   

Top