Gujarat High Court High Court

Shah vs Official on 5 September, 2011

Gujarat High Court
Shah vs Official on 5 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/273/2010	 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 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF SANDEEP TEXSPIN LTD ( IN LIQUIDATION) & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1 - 2. 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MS AMEE YAJNIK for Respondent(s) : 1, 
MR HS MUNSHAW for
Respondent(s) : 2, 
GOVERNMENT PLEADER for Respondent(s) : 3, 
MR
MB GANDHI for Respondent(s) : 4, 
MRS TRUSHA M GANDHI for
Respondent(s) : 4, 
MR ANIP A GANDHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 05/09/2011 

 

ORAL ORDER

In
the first call request for adjournment was made which was declined
since the matter was, on earlier occasions, repeatedly adjourned at
the request of the applicant. Therefore, request for passover was
made. The request for passover was accepted and the matter was
passed-over. Even after recess in the second call also learned
advocate for the applicant has not remained present.

Hence,
the application is dismissed for non-prosecution.

(K.M.THAKER,J.)

Suresh*

   

Top