Gujarat High Court High Court

Textile vs Star on 8 February, 2011

Gujarat High Court
Textile vs Star on 8 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/212/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 212 of 2010
 

In


 

COMPANY
PETITION No. 212 of 1998
 

In
COMPANY PETITION No. 212 of 1998
 

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

TEXTILE
LABOUR ASSOCIATION - Applicant(s)
 

Versus
 

STAR
OF GUJARAT TEXTILE MILL- LTD.- OFFICIAL LIQUIDATOR & 8 -
Respondent(s)
 

============================================= 
Appearance
: 
MR DS VASAVADA for Applicant(s)
: 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR JS YADAV for
Respondent(s) : 1, 
MR SS PANESAR for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) :
3, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/02/2011 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Mr.

J.S. Yadav, learned advocate for the Official Liquidator submits that
valuation report pursuant to the order dated 22nd March,
2010 passed in Company Application No. 393 of 2009 is received by the
O.L. and O.L. may be permitted to open the cover and file appropriate
report.

Permission
as prayed for is granted. The report on the basis of the above shall
be filed on or before 7/3/2011.

Stand
over to 7.3.2011.

[ANANT
S. DAVE, J.]

//smita//

   

Top