Gujarat High Court
Radheshyam vs Official on 1 July, 2011
Gujarat High Court Case Information System Print OJMCA/7/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC. CIVIL APPLICATION No. 7 of 2011 In COMPANY APPLICATION No. 436 of 2009 In OFFICIAL LIQUDATOR REPORT No. 157 of 2006 ====================================== RADHESHYAM DEVELOPERS - Applicant Versus OFFICIAL LIQUIDATOR OF SHREE VALLABH GLASS WORKS LTD & 2 - Respondents ====================================== Appearance : MRS SANGEETA N PAHWA for Applicant. MS AMEE YAJNIK for Respondent(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 2 - 3. ====================================== CORAM : HONOURABLE MR.JUSTICE K.A.PUJ Date : 22/04/2011 ORAL ORDER
On
11.03.2011, request was made to grant time for filing reply. Till
this date, reply is not filed. Today also, for the same cause, time
is prayed for. As a last chance, time is granted upto 28.04.2011 at
04.00 O’clock. If no reply is filed on that day, the Court will pass
appropriate order.
Sd/-
[K. A. PUJ, J.]
Savariya
Top