Gujarat High Court
Liquidator vs Dev on 21 September, 2011
Gujarat High Court Case Information System
Print
COMA/4/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 4 of 2011
In
COMPANY
APPLICATION No. 248 of 2009
In
COMPANY PETITION No. 147 of 2000
=========================================
LIQUIDATOR
OF PIRAMAL FINANCIAL SERVICES LTD - Applicant(s)
Versus
DEV
ENTERPRISE & 7 - Respondent(s)
=========================================
Appearance :
MR
RM DESAI for
Applicant(s) : 1,
RULE UNSERVED for Respondent(s) : 1 -
6.
NANAVATI ASSOCIATES for Respondent(s) : 7,
UNSERVED-REFUSED
(R) for Respondent(s) : 8,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/09/2011
ORAL
ORDER
At
the request of Mr. Desai who wants to prefer an application for
substituted service, S.O. to 27th
September 2011.
(K.M.THAKER,
J.)
jani
Top