Gujarat High Court High Court

Milap vs Official on 15 November, 2011

Gujarat High Court
Milap vs Official on 15 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/482/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

COMPANY
APPLICATION No. 482 of 2011 In 

 

O.J.APPEAL
No. 31 of 2011 

 

In
COMPANY PETITION No. 40 of
1997 
=========================================================

 

MILAP
SCRAP TRADERS - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IQBAL M MALIK for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Sale
of property is neither ordered nor under contemplation. Hence,
present application cannot be entertained. If, at any event,
advertisement is given for sale of property, applicant, if desired to
participate, may move appropriate application for inspection at that
time. Under the circumstances, present application cannot be
entertained at this stage. Hence dismissed.

(Jayant
Patel,J.)

(R.M.

Chhaya,J.)

an
vyas

   

Top