Gujarat High Court High Court

K vs Official on 15 December, 2010

Gujarat High Court
K vs Official on 15 December, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/313/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 313 of
2010 
 
===============================================
 

K
K KANORIA & 1 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR - Respondent(s)
 

===============================================
Appearance
: 
MR NANDISH
CHUDGAR FOR NANAVATI
ASSOCIATES for Applicant(s) : 1 - 2. 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 10/12/2010  
ORAL ORDER

Heard
Mr. Chudgar, learned advocate, for the applicants.

The
application is taken out on the ground that the applicant No.2
desires to sponsor a Scheme for revival of the Company in liquidation
namely, M/s. Omex Investors Ltd. In view of the averments made in
the application, it appears that it would be appropriate to hear the
Official Liquidator before passing any order. Hence, with a view to
affording opportunity to the Official Liquidator to file report, if
the Official Liquidator so desires, it is considered appropriate to
issue notice. Hence, Notice returnable on 30th
December 2010.

[K.M.Thaker,
J.]

kdc

   

Top