Gujarat High Court
Services vs Dev on 25 January, 2010
Gujarat High Court Case Information System
Print
COMA/248/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No.248 of 2009
In
COMPANY
PETITION No.147 of 2000
===================================================
LIQUIDATOR
OF PIRAMAL FINANCIAL
SERVICES
LTD - Applicant(s)
Versus
DEV
ENTERPRISE & 5 - Respondent(s)
===================================================
Appearance
:
OFFICIAL LIQUIDATOR for
Applicant(s) : 1,MR RM DESAI for Applicant(s) : 1,
.......... for
Respondent(s) : 1 -
6.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 25/01/2010
ORAL
ORDER
Learned
advocate for the respondents, Shri Unmesh Shukla, has tendered a copy
of unsworn affidavit-in-reply to the learned advocate for the
applicant and Shri Shukla further states that sworn copy of the
affidavit shall be filed on or before 27.01.2010. Matter to come up
on 28.01.2010.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top