Gujarat High Court
Shankar vs Official on 6 September, 2010
Gujarat High Court Case Information System
Print
COMA/179/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 179 of 2010
In
COMPANY
APPLICATION No. 598 of 2008
In
COMPANY PETITION No. 4 of 2005
=========================================
SHANKAR
H HAWAR & 12 - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S ELB SCHLIFF (INDIA) LTD & 3 - Respondent(s)
=========================================
Appearance :
OFFICIAL
LIQUIDATOR for Respondent(s) : 1,
MS AMEE YAJNIK for Respondent(s)
: 1,
MR SHALIN N MEHTA for Respondent(s) : 2,
MR BHARAT JANI
for Respondent(s) : 3,
MR INDRAVADAN PARMAR for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 06/09/2010
ORAL
ORDER
Pursuant
to the order passed by this Court on 25th August, 2010, Official
Liquidator has filed his further report dated 31st August, 2010
wherein it is stated that he has arranged a meeting with the
concerned Chartered Accountant and sought clarifications on the
issues raised before the Court. The Chartered Accountant has asked
for time upto 15th September, 2010 for filing additional report in
the matter. Accordingly, the matter is adjourned to 21st September,
2010.
(K.A.Puj,J)
***vcdarji
Top