Gujarat High Court
Rahul vs Avi on 9 February, 2011
Gujarat High Court Case Information System
Print
OJCA/68/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 68 of 2011
In
O.J.APPEAL
No. 235 of 2007
In
COMPANY PETITION No. 19 of 2005
=========================================================
RAHUL
R SHAH & 3 - Applicant(s)
Versus
AVI
SALES PVT LTD. & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MITUL K SHELAT for
Applicant(s) : 1 - 4.
MR AS VAKIL for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It appears that earlier
this Court had directed to call for the Record and Proceedings from
the Company Law Board, New Delhi, vide order dated 19/3/2010, but the
report of the office dated 03/02/2011 states that the record is up
till now not received. Hence, office shall take necessary action in
this regard and submit further report about the compliance of the
earlier order passed by the Court calling for the Record and
Proceedings. S O to 09/03/2011 for further order.
[
JAYANT PATEL, J. ]
[ J.C. UPADHYAYA, J.]
* Pansala.
Top