Gujarat High Court High Court

Supreme vs Petronet on 7 September, 2011

Gujarat High Court
Supreme vs Petronet on 7 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/53/2011	 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 53 of
2011 
 
=================================================
 

SUPREME
TELECOMMUNICATION LTD - Petitioner(s)
 

Versus
 

PETRONET
V K LTD - Respondent(s)
 

=================================================
 
Appearance : 
MRS
SANGEETA N PAHWA for Petitioner(s) : 1, 
MR BHARAT T RAO for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 07/09/2011  
ORAL ORDER

Heard
Mr. Pahwa, learned advocate for the petitioner, and Mr. Rao, learned
advocate for the respondent.

Mr.

Rao, learned advocate for the respondent, has requested for time so
as to file reply affidavit opposing the petition.

The
request is opposed by Mr. Pahwa, learned advocate for the petitioner.
Mr. Pahwa has submitted that the statutory notice was issued in
February-2011, however, any reply has not been given by the company
in response to the statutory notice. He has also submitted that the
Court issued notice way back in March-2011, however, since the office
of the company was closed, it could not be served and therefore,
fresh notice was issued in May-2011. He submitted that, in this way,
almost 7 months have passed-by, but the company has failed to file
any reply and that therefore, the request may not be entertained.

Having
considered the request made by the learned advocate for the
respondent and considering the objection by the learned advocate for
the petitioner and having regard to the fact that the relief prayed
for by the petitioner seeks winding-up of the respondent-company, it
is considered appropriate to give an opportunity, as a last change,
to the respondent so as to enable it to file reply.

S.O.

to 19.9.2011.

[K.M.Thaker,
J.]

kdc

   

Top