Gujarat High Court
Maruti vs The on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/27797/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 27797 of 2007
=====================================================
MARUTI
INDUCTION PVT LTD - Petitioner(s)
Versus
THE
GUJARAT STATE FINANCIAL CORPORATION & 2 - Respondent(s)
=====================================================
Appearance :
MR
PS PATEL for Petitioner(s) : 1,
MR SANJAY A MEHTA for
Respondent(s) : 1 - 2.
MR JS YADAV for Respondent(s) :
3,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 10/10/2008
ORAL
ORDER
Mr.
J.S. Yadav, learned counsel is not present, even in the second round.
Hence, Official Liquidator is directed to ensure that either his
officer or advocate remains present on the next date for reporting
the present status of the property of company in liquidation and
winding up proceedings, if any. S.O. to 22.10.2008.
(JAYANT
PATEL, J.)
ynvyas
Top