Gujarat High Court Case Information System
Print
OJMCA/155/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 155 of 2011
In
COMPANY
PETITION No. 214 of 2010
In
COMPANY
APPLICATION No. 364 of 2010
=========================================================
SHREEJI
INDUSTRIAL GASES PVT LTD - Applicant(s)
Versus
.
- Respondent(s)
=========================================================
Appearance
:
MRTUSHARPHEMANI
for
Applicant(s) : 1,
MR PS CHAMPANERI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/10/2011
ORAL
ORDER
1.0
Heard Ms. Parikh, learned counsel for the applicant.
2.0
Having regard to the submissions made by learned advocate for the
applicant and in light of the details mentioned in the application,
the applicant has made out satisfactory explanation and sufficient
case to recall the order dated 29.09.2011. Therefore, the said order
is recalled. The Office is directed to restore the proceedings of
Company Petition No.214 of 2010 in Company Application No.364 of 2010
and circulate the said matter for further hearing and appropriate
orders before the appropriate Court in due course.
3.0 Application
is accordingly disposed of.
[K.
M. THAKER, J.]
Amit
Top