Gujarat High Court Case Information System
Print
COMA/273/2010 2/ 2 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 - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF SANDEEP TEXSPIN LTD ( IN LIQUIDATION) & 1 -
Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Applicant(s) : 1 - 2.
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/03/2011
ORAL ORDER
This
Court has issued notice to Kerala Gram Panchayat on 4.2.2011. Notice
is duly served on the Gram Panchayat. Despite service of notice
nobody appears on behalf of the Gram Panchayat. The matter was
adjourned from time to time. Before passing any order in the matter
last chance is given to the Gram Panchayat to file its appearance in
this application and for that purpose the matter is adjourned to
11.3.2011. S.O. to 11.3.2011.
Copy
of this order may be given to the learned advocate appearing for the
applicant so that the same can be served to the Gram Panchayat.
(K. A. PUJ, J.)
kks
Top