Gujarat High Court
Rasiklal vs Official on 14 June, 2010
Gujarat High Court Case Information System
Print
COMA/90/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 90 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 110 of 2007
In
COMPANY
APPLICATION No. 187 of 2006
=========================================
RASIKLAL
S MARDIA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR & 1 - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) :
1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR PS CHAMPANERI
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/06/2010
ORAL
ORDER
Leave
to join M/s. United Security Organisation Pvt. Ltd. as respondent no.
3.
NOTICE
returnable on 28th June, 2010. Ms. Amee Yajnik,
learned advocate waives service of notice on behalf of respondent
no.1-Official Liquidator and Shri Champaneri, Assistant Solicitor
General waives service of notice on behalf of respondent no. 2.
Official
Liquidator is hereby directed to file detailed reply meeting with the
allegations made in the present Judge’s Summons.
Direct
service is permitted so far as respondent no. 3 is concerned.
(M.R.
SHAH, J.)
siji
Top