Gujarat High Court
Shah vs O on 25 August, 2008
Gujarat High Court Case Information System
Print
COMA/461/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 461 of 2008
In
COMPANY
APPLICATION No. 11 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 12 of 2007
=========================================================
SHAH
MOHANLAL KAJODIMAL - Applicant(s)
Versus
O
L OF SANDEEP INDUSTRIES LTD (IN LIQN) & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 25/08/2008
ORAL
ORDER
Notice
as to interim relief and notice as to final disposal returnable on
09/09/2008.
Mr.Yadav,
learned Advocate for OL for company in liquidation waives formal
service of notice on behalf of respondent No.1. D.S. is permitted
qua rest of the respondent. To be listed in the First Board.
(C.K.BUCH,
J.)
sompura
Top