Gujarat High Court High Court

Kroma vs M/S on 9 February, 2010

Gujarat High Court
Kroma vs M/S on 9 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/236/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 236 of 2008
 

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


 

KROMA
DYE STUFF (INDIA) PVT LTD - Petitioner(s)
 

Versus
 

M/S
SAMVID STEEL PVT. LTD. - Respondent(s)
 

=========================================================
Appearance : 
MS
BHAVNA ACHARYA FOR MR AR GUPTA
for Petitioner(s) : 1, 
MR
BS BRAHMBHATT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 09/02/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the petitioner states that respondent Company has
failed to comply with order dated 25/10/2009 and hence petitioning
creditor may be permitted and directed to publish advertisement of
admission.

In
light of the fact that learned Advocate for respondent Company is
absent as a final opportunity matter to come up on 11/02/2010.

(D.A.Mehta,
J.)

sompura

   

Top