Gujarat High Court
Jayman vs Chime on 3 July, 2008
Gujarat High Court Case Information System
Print
COMP/5220/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 52 of 2007
=========================================================
JAYMAN
R SHAH - Petitioner(s)
Versus
CHIME
ELECTRONICS LIMITED. - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/07/2008
ORAL
ORDER
After
hearing learned advocate Mr. Pratik Jasani appearing for the
petitioner, it appears that the statutory notice as required under
the provisions of the Companies Act, 1956 is not duly served as
Acknowledgment Due has returned with an endorsement Left .
Mr.
Jasani seeks time to find out some authorities on the point that the
endorsement left made by postal authorities would amount to
service. Request for time is granted. Hence, S.O. to 30-7-2008.
(Bankim
N. Mehta, J.)
/JVSatwara/
Top