Gujarat High Court High Court

O vs Unknown on 25 July, 2008

Gujarat High Court
O vs Unknown on 25 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/171/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 171 of 2008
 

In


 

COMPANY
PETITION No. 69 of 2002
 

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

 

O
L OF M/S MARDIA CHEMICALS LTD - Applicant(s)
 

Versus
 

.
. - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 25/07/2008 

 

ORAL
ORDER

1. Heard
learned advocate for the Official Liquidator.

2. The
present report is filed praying that:

?S3(a) That, this Hon’ble
Court may be pleased to to permit the Official Liquidator to avail
the services of some advocate practicing at Supreme Court at New
Delhi to defend the Petition for Special Leave to Appeal (Civil)
No.14463 of 2007 pending before the Hon’ble Supreme Court of India on
such fees as may be determined by this Hon’ble Court.??

3. Heard
Ms.Amee Yajnik, learned advocate appearing for Official Liquidator.
The Official Liquidator is permitted to engage an advocate, subject
to finalization of the fees as may be approved by this Court. The
Official Liquidator while communicating with the learned advocate may
inform him that the fees payable will be at par with the fees of the
Central Government Advocates for similar work.

4. The
Official Liquidator’s Report stands disposed of accordingly.

(Ravi
R. Tripathi, J)

Hitesh

   

Top