Gujarat High Court
K vs Official on 12 July, 2011
Gujarat High Court Case Information System
Print
COMA/213/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 213 of 2011
=========================================================
K
N MALLIKARJUNA S/O LATE K M NAGANNA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF THE ILAC LTD(IN LIQN) - Respondent(s)
=========================================================
Appearance
:
MR
KM PARIKH for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/07/2011
ORAL
ORDER
The
applicant seeks execution of decree passed in its favour. Present
Judge’s Summons has been taken out for the said purpose. Learned
counsel for the applicant has submitted that the applicant is
informed by the office of Official Liquidator that there are secured
creditors and workers’ union who are required to be heard before any
order can be passed and that therefore the applicant wants to implead
such interested parties viz. secured creditors and workers’
representatives. He has requested for about 10 days’ time for the
said purpose. Hence, S.O. to 26th July 2011.
(K.M.THAKER,
J.)
jani
Top