Gujarat High Court High Court

Rushabh vs Official on 21 June, 2011

Gujarat High Court
Rushabh vs Official on 21 June, 2011
Author: Anant S. Dave,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/349/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 349 of 2011
 

In


 

COMPANY
PETITION No. 109 of 2010
 

With


 

COMPANY
APPLICATION No. 350 of 2011
 

In
COMPANY PETITION No. 110 of 2010
 

To


 

COMPANY
APPLICATION No. 351 of 2011 

 

In
COMPANY PETITION No. 111 of 2010
 

 


 

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

RUSHABH
M SHAH EX DIRECTOR OF HILTON CHEMICAL & 1 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF HILTON CHEMICAL ORGANICS PVT LTD & 1 -
Respondent(s)
 

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

Appearance
: 
MR PAVAN S GODIAWALA for
Applicant(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR DG SHUKLA for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/06/2011 

 

ORAL
ORDER

1. Heard
Mr. Pavan Godiawala, learned advocate for the applicants.

2. Mr.

D.G. Shukla, whose name appears for respondent No.2 states that he
has no instruction to appear on behalf of respondent No.2 in all
these applications.

3. Ms.

Amee Yagnik, learned advocate for Official Liquidator submits that
order dated 17.6.2011 will be complied with.

4. Mr.

Alpesh Patel, who is present on behalf of one of the opponent submits
that outstanding dues have been paid.

5. However,
interim order passed on 17.6.2011 at present and statement made by
learned advocate for the Official Liquidator that the seal will be
removed, appropriate order will be passed after service of notice to
all the respondents. Stand over to 28th June, 2011.

6. Registry
is directed to strike off the name of Mr. D.G. Shukla, for respondent
No.2.

[ANANT
S. DAVE, J.]

//smita//

   

Top