Gujarat High Court High Court

Jamnalal vs Official on 16 August, 2010

Gujarat High Court
Jamnalal vs Official on 16 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/235/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 235 of 2010
 

In


 

COMPANY
APPLICATION No. 283 of 2009
 

In


 

COMPANY
PETITION No. 205 of 1996
 

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

JAMNALAL
SONS PVT LTD - Applicant
 

Versus
 

OFFICIAL
LIQUIDATOR & 2 - Respondents
 

=================================== 
Appearance
: 
MR SN
SOPARKAR, SENIOR ADVOCATE WITH MS
MINOO A SHAH for Applicant. 
MR JS YADAV FOR OFFICIAL
LIQUIDATOR. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 16/08/2010 
ORAL ORDER

This
application is filed seeking permission of this Court to withdraw
Company Application No.283 of 2009. The said Company Application is
coming up on 23.08.2010. However, both these applications are
required to be heard together and hence, hearing of this application
is adjourned to 27.08.2010. Office is directed to place Company
Application No.283 of 2009 along with this application.

In
Company Application No.283 of 2009, this Court directed the Official
Liquidator to obtain the Valuer’s report which is already obtained
by the Official Liquidator. It is produced before the Court in
sealed cover. The Official Liquidator is directed to open the cover
and place copy of the report on the record of this application.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top