Gujarat High Court
Unknown vs Mr on 29 July, 2011
Gujarat High Court Case Information System
Print
OJCR/1/2000 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
CASE No. 1 of 2000
In
COMPANY
PETITION No. 61 of 1995
===============================================
O.L.
OF CARE & CURE MEDICINES LTD. - Complainant(s)
Versus
SHRI
GHANSYAM R. GUPTA & 2 - Accused
===============================================
Appearance :
OFFICIAL
LIQUIDATOR for Complainant(s) : 1,MR.HIREN MODI for Complainant(s) :
1,
MR MAHENDRA K PATEL for Accused : 1 - 2.
MS SM AHUJA for
Accused : 3,
MS PRAGYA A JHA for Accused :
3,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/07/2011
ORAL ORDER
Mr.
Modi, learned advocate for the OL, has submitted that most of the
queries raised by the OL have been responded to by the respondents,
however, some of the aspects are still not clear and therefore, not
responded from the respondents. Mr. Modi has further submitted that
learned advocates for the respondents have informed him that needful
will be done to meet with the requirements of the OL, as far as
possible, within period of about 10 days. Hence, S.O. to 11.8.2011.
[K.M.Thaker,
J.]
kdc
Top