Gujarat High Court
Snehal vs Supreme on 22 August, 2008
Gujarat High Court Case Information System
Print
OJMCA/85/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 85 of 2008
In
COMPANY
PETITION No. 120 of 1996
=========================================================
SNEHAL
B PATEL MANAGING DIRECTOR OF - Applicant(s)
Versus
SUPREME
PETROCHEM LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SS PANESAR for
Applicant(s) : 1,
MR AS VAKIL for Respondent(s) : 1,
OFFICIAL
LIQUIDATOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 22/08/2008
ORAL
ORDER
Notice returnable on
05/09/2008.
Mr.Vakil, learned Advocate
for respondent No.1 submits that he would submit his reply, more
particularly, in reference to the earlier order passed by the Company
Court and the Counsel appearing for the OL will also submit his
report stating about the progress made by the OL after the orders of
winding up proceedings are passed by this Court in the year 2000.
Formal interim prohibitory
order is not required to be passed.
(C.K.BUCH, J.)
sompura
Top