Gujarat High Court High Court

O.L vs Kirti on 22 February, 2010

Gujarat High Court
O.L vs Kirti on 22 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/457/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No.457 of 2007
 

In


 

COMPANY
PETITION No.289 of 1997
 

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

O.L.
OF ESSKAY PHARMACEUTICALS LTD. - Applicant(s)
 

Versus
 

KIRTI
JAIN - Respondent(s)
 


=================================================== 
Appearance
: 
OFFICIAL LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1, 
MR NK MAJMUDAR for Respondent(s) :
1, 
===================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 22/02/2010 

 


 ORAL
ORDER

Learned
advocate for the respondent prays for time to comply with order dated
19.02.2010. Respondent, who is personally present, undertakes to file
supplemental affidavit containing complete details. Matter to come up
on 23.02.2010. Till further orders by the Court, on every successive
date of hearing respondent shall remain personally present.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top