Gujarat High Court High Court

Vadodara vs O.L on 21 July, 2008

Gujarat High Court
Vadodara vs O.L on 21 July, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/171/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 171 of 2008
 

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

 

VADODARA
KAMDAR UNION - Applicant(s)
 

Versus
 

O.L.
OF WINDSOR FOODS PVT. LTD & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD RAVAL for
Applicant(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1,
4, 
NOTICE SERVED for Respondent(s) : 2 - 3, 5, 
MR SUNIL L MEHTA
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 21/07/2008  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
office endorsement shows that respondent no. 1 is not served.
Respondent No. 1 is the Official Liquidator. Mr. R.D. Raval, learned
advocate appearing for the applicant states that the copy is already
served to the Official Liquidator. If the copy is already served,
there is no question of service of notice. He has however submitted
that he will once again serve a copy to the Official Liquidator.
Since the copy is to be handed over to the Official Liquidator, there
is no question of service of notice to the Official Liquidator as,
normally, in all matters, the Official Liquidator waives service of
notice.

Office
is, therefore, directed to place the Civil Application for admission
hearing on 29.7.2008.

(K.A.

Puj, J.)

(R.H.

Shukla, J.)

(hn)

   

Top