Gujarat High Court High Court

Saurashtra vs Official on 8 February, 2010

Gujarat High Court
Saurashtra vs Official on 8 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/406/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 406 of 2009
 

In


 

COMPANY
APPLICATION No. 406 of 2009
 

In


 

COMPANY
APPLICATION No. 406 of 2009
 

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


 

SAURASHTRA
SAMACHAR PVT LTD. - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S PIRAMAL FINANCIAL SERVICES LTD - Respondent(s)
 

=========================================================
Appearance : 
MR
TARAK DAMANI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
RM DESAI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 08/02/2010 

 

ORAL
ORDER

Learned
Advocate for the Applicant prays for time to bring on record ICD
receipt Nos. ICD-90 dated 29.9.1998 and ICD-93 dated 6.10.1998
respectively for a sum of Rs.30 lacs and Rs.10 lacs, referred to in
the Memorandum of Understanding executed on 28.6.1999. The same
shall be placed on record on or before 10.2.2010. Matter to come up
on 15.2.2010.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top