Rajasthan High Court – Jodhpur
Perfect Thread Mills Limited vs Non on 14 October, 2008
S.B.Company Application No.7/2004
in
S.B.Company Petition No.2/2004
Perfect Threat Mills Ltd. vs. None.
1
IN THE HIGH COURT OF JUDICATUARE FOR RAJASTHAN AT
JODHPUR.
ORDER
Perfect Thread Mills Ltd. vs. None.
S.B. Company Application No.7/2004
in
S.B. Company Petition No.2/2004.
In the matter of the Companies Act,1956.
Date of Order: October 14th , 2008.
PRESENT
HON'BLE MR. PRAKASH TATIA, J.
Mr. Manish Singhvi & Mr. Manoj Bhandari for the petitioner.
Mr. Dinesh Mehta for the RFC,
Mr. Vikash Balia, Mr. P.K.Bhansali, Mr.Jagdish Vyas, Mr. Dilip
Kawadia for the respective parties.
BY THE COURT:
This Company Application NO.7/2004 has been submitted in
Company Petition NO.2/2004 with limited prayer seeking
modification in clause (i) of the scheme sanctioned vide order
dated 19.4.2004, but in view of the relief claimed in Company
S.B.Company Application No.7/2004
in
S.B.Company Petition No.2/2004
Perfect Threat Mills Ltd. vs. None.
2
Application NO.3/2006, decided today by this Court by separate
order, this Company Petition NO.7/2004 has become infructuous.
stated by the learned counsel for the petitioner-Company.
Hence this Company Application NO.7/2004 is dismissed as
having become infructuous.
(PAKASH TATIA),J.
mlt