Gujarat High Court High Court

Manibhadra vs O on 23 September, 2008

Gujarat High Court
Manibhadra vs O on 23 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/51720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 517 of 2008
 

In


 

COMPANY
PETITION No. 242 of 1997
 

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

 

MANIBHADRA
SALES CORPORATION - Applicant(s)
 

Versus
 

O
L OF HINDUSTAN NITROPRODUCT (GUJARAT) LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 23/09/2008 

 

 
 
ORAL
ORDER

1. Heard
Mr. K.S. Nanavati, learned senior advocate with Mr. Anal Shah,
learned advocate for the applicant.

2. Issue
notice returnable on 30th September, 2008. Mr. J.S. Yadav,
learned advocate waives service of notice on behalf of the respondent
Official Liquidator.

3. It
is clarified that pendency of this application shall not come in the
way of the Official Liquidator in processing the application for
return of the amount deposited by the applicant.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top