Gujarat High Court High Court

Nariman vs O on 14 October, 2011

Gujarat High Court
Nariman vs O on 14 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/140/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 140 of 2010
 

In


 

COMPANY
PETITION No. 80 of 2002
 

With


 

COMPANY
APPLICATION No. 184 of 2010
 

In


 

COMPANY
PETITION No. 214 of 1998
 

With


 

COMPANY
APPLICATION No. 480 of 2008
 

In


 

COMPANY
PETITION No. 214 of 1998
 

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

 

NARIMAN
POINT CHEMICAL - Applicant(s)
 

Versus
 

O
L OF HEMCO MINING AND SMELTING LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SURESHKUMAR RAVI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) : 1, 
MR RITURAJ M MEENA for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/10/2011 

 

 
ORAL
ORDER

Ms.

Amee Yajnik, learned advocate for the Official Liquidator has filed
leave note. Therefore, a request for adjournment is made on behalf of
the Official Liquidator.

Furthermore,
Mr. Rao, learned advocate, has submitted that the original owner of
the property in question intends to file an application with a
request to be impleaded as a party opponent in present proceedings.
He submitted that the original owner would be filing the said
application in the Registry either on Monday or Tuesday i.e. 17th
October, 2011 or 18th October, 2011 and that the hearing
of present application may be taken-up along with the said proposed
application. On such ground, he requested that present matter may be
adjourned to any date after 18th October, 2011. Mr.
Rituraj M. Meena, learned advocate for the GIDC and Mr.R.D. Dave,
learned advocate appearing with Mr.Sureshkumar Ravi, learned advocate
for the applicant, requested for sufficient time to file counter
affidavit against proposed application, by the alleged original
owner. They requested to adjourn the proceedings to any date after
9th November, 2011.

For
the said purpose, S.O. to 21th October,
2011, to enable circulation of
proposed application.

(K.M.

Thaker, J.)

rakesh/

   

Top