Gujarat High Court
Sanjay vs Shiv on 16 September, 2008
Gujarat High Court Case Information System
Print
COMA/329/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 329 of 2008
In
COMPANY
APPLICATION No. 216 of 2008
In
COMPANY APPLICATION No. 449 of 2004
==========================================
SANJAY
MAHIPATRAI MEHTA - Applicant(s)
Versus
SHIV
ENTERPRISE & 15 - Respondent(s)
=========================================
Appearance :
MR
KD VASAVADA for Applicant(s) : 1,
None for
Respondent(s) : 1,4 - 16.
OFFICIAL LIQUIDATOR for Respondent(s) :
2,
MR RS SANJANWALA for Respondent(s) :
3,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 16/09/2008
ORAL
ORDER
Pursuant
to the order dated 16th May, 2008, the applicant has
deposited an amount of Rs.50,000/- by cheque No.337561 dated
22.7.2008 drawn on State Bank of Indore, Ahmedabad. In the
circumstances, the order stands substantially complied with.
The
Registry shall list this matter only in case any orders are passed
in the review application filed by the applicant.
[HARSHA
DEVANI, J.]
parmar*
Top