Gujarat High Court
Niranjan vs Suresh on 31 March, 2011
Gujarat High Court Case Information System
Print
COMA/225/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 225 of 2009
=================================================
NIRANJAN
B SHAH - EX-MANAGING DIRECTOR OF ASIAN TRANSFORMERS - Applicant
Versus
SURESH
STEEL CORPORATION & 3 - Respondents
=================================================
Appearance :
MS
MEGHA JANI for Applicant:
MR YH MOTIRAMANI for Respondent :
1,
OFFICIAL LIQUIDATOR for Respondent : 2,
MR JS YADAV for
Respondent : 2,
MR NAVIN K PAHWA for Respondent: 3,
NOTICE
SERVED BY DS for Respondent:
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/02/2010
ORAL
ORDER
Heard
Shri Thakore with Ms. Megha Jani for the applicant on the point, as
to why not to take recourse to provision of section 391 and why to
take recourse of provision for revoking the order. Shri Yadav,
learned advocate appearing for Official Liquidator submitted that
their stand is already clear by the affidavit in reply and the Court
may pass appropriate order.
At
this stage Shri Thakore submits that the stand is taken identical in
all the matters and that has not been acceded by any Court.
Adjourned to 9/2/2010.
[
S.R. BRAHMBHATT, J ]
/vgn
Top