Gujarat High Court High Court

Rajendraprasad vs Official on 17 November, 2008

Gujarat High Court
Rajendraprasad vs Official on 17 November, 2008
Author: Mohit S. K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/10220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 102 of 2008
 

In


 

O.J.APPEAL
No. 66 of 2006
 

In
COMPANY APPLICATION No. 34 of 2004
 

 
=============================================
 

RAJENDRAPRASAD
D LASHKARI & 6 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR & 3 - Respondent(s)
 

============================================= 
Appearance
: 
NANAVATI
ASSOCIATES for Applicant(s) : 1 - 7. 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
None for Respondent(s) : 2, 
MR RAJENDRA M
DESAI for Respondent(s) : 3, 
MR AS VAKIL for Respondent(s) :
4, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 17/11/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Heard
Mr Chudgar for the applicants, Mr RM Desai for the secured creditor
and the Official Liquidator, and Mr Vasavada for Textile Labour
Association.

The
ad-interim relief continued by our order dated 17.10.2008 shall
continue upto 10th December 2008 with the same
clarification which was given while continuing the ad-interim relief
on 17.10.2008. No further extension shall be granted.

The
Misc. Civil Application accordingly stands disposed of.

(M.S.

SHAH, J.)

(K.A.

PUJ, J.)

zgs/-

   

Top