Gujarat High Court High Court

Startronic vs Unknown on 25 November, 2010

Gujarat High Court
Startronic vs Unknown on 25 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/160/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 160 of 2010
 

In


 

COMPANY
PETITION No. 160 of 2010
 

In
COMPANY PETITION No. 160 of
2010 
 
=========================================================

 

STARTRONIC
INVESTMENT CONSULTANTS PVT LTD - Petitioner(s)
 

Versus
 

.
. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/11/2010 

 

 
 
					ORAL
ORDER

1. This
Note for Speaking to Minutes has been submitted by Mr. S.P. Majmudar,
the learned advocate for the petitioner, in respect of order dated
14.10.2010 passed in Company Petition No.160 of 2010. It is pointed
out that as Notice to the Central Government is not required,
therefore paragraph No.7 may be deleted from the aforesaid order.

2. Having
heard the learned advocate for the petitioner and in view of the
submissions made in the Note, the same deserves to be allowed.

3. Accordingly,
it is directed that paragraph No.7 which reads “Issue
Notice to the Central Government through the Regional Director,
Northern Western Region, Ministry of Corporate Affairs, Ahmedabad.”
be
deleted from
order
dated 14.10.2010 passed in Company Petition No.160 of 2010, and a
fresh writ be issued, accordingly.

4.
The Note is disposed of, accordingly.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top