Gujarat High Court
Shree vs O on 2 December, 2010
Gujarat High Court Case Information System
Print
COMA/176/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 176 of 2010
In
COMPANY
PETITION No. 157 of
2000
=========================================================
SHREE
AUDHYOGIC MAJOOR MAHAJAN SANGH THROUGH GENERAL SECRET - Applicant(s)
Versus
O
L OF SHREE VALLABH GLASS WORKS LTD., (IN LIQN.) & 9 -
Respondent(s)
=========================================================
Appearance
:
MR
NIKHIL D JOSHI for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2 - 4,6 - 10.
MR BHARAT JANI for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/12/2010
ORAL
ORDER
In
view of the order passed in Company Application No.96 of 2010, this
application shall not survive. However, it is clarified that the
applicant, herein, shall have OPPORTUNITY to raise the
CLAIM / OBJECTIONS of the workers before the Official
Liquidator, which may be EXAMINED by the OFFICIAL
LIQUIDATOR, as provided in the order 02.12.2010, passed in
the above-mentioned application.
This
application is disposed of, accordingly. Notice is discharged.
(AKIL
KURESHI, J.)
Umesh/
Top