Gujarat High Court
Shree vs Official on 6 August, 2010
Gujarat High Court Case Information System
Print
COMA/229/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 229 of 2010
In
COMPANY
PETITION No. 154 of 2000
=========================================================
SHREE
AUDHYOGIC MAJOOR MAHAJANSANGH - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR VARUN SEACON LTD ( IN LIQUIDATION ) & 3 -
Respondent(s)
=========================================================
Appearance
:
MR
NIKHIL D JOSHI for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 06/08/2010
ORAL ORDER
Notice
returnable on 23.8.2010.
Mr.Mrugesh
Jani, learned advocate appearing for Official Liquidator waives
service of notice.
Direct
service is permitted qua respondent Nos.3 and 4. The applicant is
permitted to serve respondent No.2 by Registered Post A.D. over and
above the normal process of service through Court.
(K. A. PUJ, J.)
kks
Top