Gujarat High Court
Official vs Deepakkumar on 26 July, 2010
Gujarat High Court Case Information System
Print
OLR/71/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 71 of 2010
===================================
OFFICIAL
LIQUIDATOR - Applicant
Versus
DEEPAKKUMAR
JAYANTILAL SHAH - Respondent
===================================
Appearance
:
MS
AMEE YAJNIK for Applicant.
None for
Respondent.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 26/07/2010
ORAL ORDER
Notice
returnable on 09.08.2010. In the meantime, the Official Liquidator
shall intimate to the Directors of the Company to file an
affidavit/undertaking to the effect that for the liabilities, if any,
of the Company that might arise in future after winding up of the
Company, they would be held responsible, as indicated by the
Registrar of Companies vide his communication dated 24.06.2010
produced at Annexure M at page 87 to the present report.
Sd/-
[K. A. PUJ, J.]
Savariya
Top