Gujarat High Court High Court

Textile vs Official on 7 September, 2011

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

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/286/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 286 of 2011
 

 


 

 
=========================================


 

TEXTILE
LABOUR ASSOCIATION - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF NEW GUJARAT SYNTHETICS LTD & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DS VASAVADA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) : 1, 
MS MANISHA LAVKUMAR for
Respondent(s) : 2, 
NOTICE NOT RECD BACK for Respondent(s) : 3, 
MR
BH BHAGAT for Respondent(s) : 4 - 5. 
MRS SANGEETA N PAHWA for
Respondent(s) : 6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 07/09/2011 

 

ORAL
ORDER

When
the matter is taken up for hearing today, it is informed that a
cognate and connected matter concerning the same company but its
another unit has been adjourned to 22nd
September 2011 and that therefore present application may also be
adjourned to the same date and may be taken up for hearing along with
the said application i.e. Company Application No.295 of 2011.

Therefore,
hearing of present application is adjourned to 22nd
September 2011. However, in the meantime, learned advocate for the OL
shall request the Chartered Accountant to submit the report as early
as possible and preferably within 2 weeks from today. After Chartered
Accountant’s report is received, the OL will place it on record along
with his report based on the Chartered Accountant’s report.

(K.M.THAKER,
J.)

jani

   

Top