Gujarat High Court
Ninad vs Learned on 8 February, 2010
Gujarat High Court Case Information System
Print
OJA/4/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
O.J.APPEAL
No. 4 of 2010
In
COMPANY
APPLICATION No. 294 of 2008
In
COMPANY
PETITION No. 147 of 2000
=========================================================
NINAD
RAJE & 1 - Appellant(s)
Versus
LIQUIDATOR
OF PIRAMAL FINANCIAL SERVICES LIMITED & 14 - Opponent(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Appellant(s) : 1 2. MR RM DESAI for
Opponent (s):1, MR DEVANG
NANAVATI for Opponent(s): 2 & 2-B MR
PAVAN GODIAWALA for Opponent(s): 3, 4 to 9
MR SUNIT SHAH WITH MR NEHAL GANDHI
for Opponent(s) 13,14,15.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/02/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Admit.
Learned
advocates Mr. R.M. Desai, Mr. Devang Nanavati, Mr. Pavan Godiawala,
and Mr. Nehal Gandhi appear for and waive service of notice of
admission on behalf of the respondent nos. 1; 2 and 2-B; 3 and 4 to
9; and 13 to 15 respectively.
(K.M.Thaker,J.)
(Ms. R.M. Doshit,J.)
Suresh*
Top