Gujarat High Court
Shah vs Official on 4 February, 2011
Gujarat High Court Case Information System
Print
COMA/273/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 273 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 265 of 2007
In
COMPANY
PETITION No. 173 of 2003
===================================
SHAH
MOHANLAL KAJODIMAL & 1 - Applicants
Versus
OFFICIAL
LIQUIDATOR OF SANDEEP TEXSPIN LTD ( IN LIQUIDATION) - Respondent
===================================
Appearance
:
MRS SANGEETA N PAHWA for
Applicants.
OFFICIAL LIQUIDATOR for
Respondent.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/02/2011
ORAL ORDER
Leave to join
Kerala Gram Panchayat, Tal. Dholka, Dist. Ahmedabad as party –
respondent as per the request made by the Official Liquidator in his
report dated 13.10.2010.
Notice
to this newly joined party returnable on 11.02.2011.
D.S. Permitted.
Sd/-
[K. A. PUJ, J.]
Savariya
Top