Gujarat High Court Case Information System
Print
COMA/409/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 409 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 175 of 2007
In
OFFICIAL
LIQUDATOR REPORT No. 123 of 2006
=========================================================
PUSTI
ENTERPRISES PVT LTD - Applicant(s)
Versus
O
L OF M/S PATEL MILLS LTD (IN LIQUIDATION) - Respondent(s)
=========================================================
Appearance
:
MR
SACHIN D VASAVADA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 25/08/2008
ORAL
ORDER
Mr.Sachin
D Vasavada, learned Advocate for the applicant submits that in view
of the orders dated 14th August, 2008 passed by the
Hon’ble Division Bench (Coram: Hon’ble the Acting Chief Justice
Mr.M.S.Shah and Hon’ble Mr.Justice J.C.Upadhyaya) in Civil
Application No.230 of 2008 in Misc. Civil Application No.80 of 2008
in OJ Appeal No.229 of 2007 and Misc. Civil Application No.80 of 2008
in OJ Appeal No.229 of 2007, the present Company Application would
not survive as the grievance of the applicant has been redressed.
Permission,
as prayed, for is granted. Mr.Vasavada, learned Advocate for the
applicant is permitted to withdraw the present company application in
view of the orders passed as referred herein above. Copy of both the
orders are ordered to be taken on record. Application stands
disposed of as withdrawn.
(C.K.BUCH,
J.)
sompura
Top