Gujarat High Court
Unknown vs Mr.Moti on 1 September, 2008
Gujarat High Court Case Information System
Print
OJCR/6/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
CASE No. 6 of 2007
In
COMPANY
PETITION No. 260 of 1999
=========================================================
O.L.
OF AYUSH EXPORTS PVT. LTD - Complainant(s)
Versus
ATMARAM
DIDWANIA & 3 - Accused
=========================================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Complainant(s) : 1,MR NITIN K MEHTA for Complainant(s) : 1,
MS SM
AHUJA for Accused : 1, 3,
MS PRAGYA A JHA for Accused : 1,
3,
NOTICE UNSERVED for Accused : 2,
NOTICE SERVED for Accused :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 01/09/2008
ORAL
ORDER
Mr.Moti
Ramani, learned Advocate states that he has instructions to appear
wise Ms.S.M.Ahuja and Ms.Pragya Jha, learned Advocates for accused
Nos.1 and 3. Mr.Ramani, learned Advocate will also file his
appearance for respondent No.4. He prays for time and therefore
matter is adjourned to 12th September, 2008. No
adjournment on that day.
Meanwhile,
the Registry shall issue a bailable warrant to unserved respondent
No.2 in the sum of Rs.5,000/- (Rupees Five Thousand Only).
(C.K.BUCH,
J.)
sompura
Top