Gujarat High Court
Rasiklal vs Official on 2 May, 2011
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 & 3 - Respondent(s)
=============================================
Appearance
:
PARTY-IN-PERSON for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
RM DESAI for Respondent(s) : 1,
MS AMEE YAJNIK for Respondent(s) :
1,
MS HEMLATTA JHAVERI for Respondent(s) : 1,
MR PS CHAMPANERI
for Respondent(s) : 2,
MRS SANGEETA N PAHWA for Respondent(s) :
3,
None for Respondent(s) :
4,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/05/2011
ORAL
ORDER
When
the matter is called out, Mr. Rasiklal S Mardia, party-in-person, is
not present.
In
view of the above, stand over to 21st June, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top