Gujarat High Court
Laxmanbhai vs Official on 13 May, 2011
Gujarat High Court Case Information System
Print
COMA/309/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 309 of 2011
In
COMPANY
PETITION No. 205 of 1996
In
COMPANY PETITION No. 205 of 1996
=================================================
LAXMANBHAI
MULJIBHAI PARMAR - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF GUJARATSTATE TEXTILE CORPORATION LTD - Respondent(s)
=================================================
Appearance :
MR
KJ DWIVEDI for Applicant(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/05/2011
ORAL
ORDER
Having
heard learned counsel for the applicant and considering the averments
made in the application, leave under section 446 of the Companies
Act, 1956 is granted to the applicant to proceed with the Recovery
Application No.27 of 2011 pending before the Labour Court at
Ahmedabad.
With
the aforesaid, this application stands disposed of.
[K.S.Jhaveri,
J.]
*pvv
Top