Gujarat High Court High Court

Vatva vs O.L on 18 April, 2011

Gujarat High Court
Vatva vs O.L on 18 April, 2011
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

COMA/194/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 194 of 2005
 

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

 

VATVA
INDUSTRIES MAZDOOR SABHA - Applicant(s)
 

Versus
 

O.L.
OF AMBICA MILLS CO. LTD. - Respondent(s)
 

==============================================================
 
Appearance
:  
MR
SK JHAVERI for
Petitioner No(s).: 1. 
 
OFFICIAL
LIQUIDATOR for
Respondent No(s).:
1. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 23/08/2005 

 

 
 
ORAL
ORDER

Pursuant
to the order passed by this Court on 16.8.2005, the applicant Union
has approached the Chartered Accountant and furnished the details to
the said Chartered Accountant. Ms.Jhaveri learned advocate appearing
for the applicant has submitted that the Chartered Accountant has not
considered the details furnished by the applicant Union and sent the
communication to the Dy.Official Liquidator on 22.8.2005. The Dy.
Official Liquidator is, therefore, directed to verify the same and
file further report in the matter. The applicant Union is also
directed to file its objection against the said communication of the
Chartered Accountant. S.O to 30.8.2005.

(K.A.PUJ,
J.)

kks

   

Top