Gujarat High Court High Court

Nariman vs O on 3 August, 2011

Gujarat High Court
Nariman vs O on 3 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/140/2010	 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
: 03/08/2011 

 

 
ORAL
ORDER

Ms.

Yajnik, learned counsel for the OL, has submitted that certain
correspondence have been received by the office of OL, which require
investigation. She has, therefore, requested for time.

Mr.

Dave, learned counsel, appearing with Mr. Ravi, learned advocate for
the applicant, has submitted that the applicant has filed a Civil
Application seeking appropriate directions, including recall of
earlier orders requiring the Directors of the Company to remain
present, however, the said application is not circulated today. He,
therefore, requested that the present applications may be adjourned
so that on the next date the fresh application and present
applications may be listed together and all matters can be heard
together. Considering the request, the matters are adjourned to
17.8.2011.

Mr.

Rao, one of the Directors of the Company, is present in person in
pursuance of the previous order. For the present, his presence is
disposed with on condition that on the next date of hearing, when the
direction is issued, he shall remain present.

[K.M.Thaker,
J.]

kdc

   

Top