Gujarat High Court
Praveenchandra vs Official on 8 April, 2010
Gujarat High Court Case Information System
Print
COMA/59/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 59 of 2010
=========================================================
PRAVEENCHANDRA
NATVARLAL JANI MEMBER OF TLA & 1 - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR - Respondent(s)
=========================================================
Appearance :
MR
SACHIN D VASAVADA for
Applicant(s) : 1 - 2.
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MS AMEE YAJNIK for Respondent(s) : 1,
MS MEGHA JANI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/04/2010
ORAL
ORDER
Shri
Roshan Desai, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application with a liberty
to file fresh by the petitioner No.1 in his individual capacity and
neither as a Member of TLA and representative in the sale-Committee
on behalf of the Committee Member of Omex Investors Ltd. (In
liquidation) nor representing workers of the Company in liquidation.
Permission
is, accordingly, granted. Application is dismissed as withdrawn with
above liberty. As and when such an application is made, the same
shall be considered in accordance with law.
(M.R.SHAH,
J.)
(ashish)
Top