Gujarat High Court High Court

Kraze vs Official on 12 August, 2010

Gujarat High Court
Kraze vs Official on 12 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/150/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 150 of 2009
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 119 of 2007
 

In


 

COMPANY
PETITION No. 94 of 1996
 

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

 

KRAZE
BUILDER PRIVATE LIMITED - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF ARYAN FINE FAB LIMITED & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS VAKIL for
Applicant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR JS YADAV for
Respondent(s) : 1, 
MR KM PARIKH for Respondent(s) : 2, 
DS
AFF.NOT FILED (N) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date : 12/08/2010
 
 
ORAL ORDER

Mr.A.S.Vakil, learned
advocate appearing for the applicant has filed this note for
speaking to minutes. In para-2 of the order passed by this Court on
3.8.2010 the date of minutes is stated to be 4.1.2007 and 7.1.2007.
However, actually the date is 4.1.2010 and 7.1.2010. Office is,
therefore, directed to correct this mistake in the order
accordingly.

He has further submitted
that in para-4 one of the survey number is mentioned as Survey
No.1593. However, the correct Survey number is 1553. Office is,
therefore, directed to correct this mistake in the order
accordingly.

This note for speaking to
minutes is accordingly disposed off.

(K. A. PUJ, J.)

kks

   

Top