Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Punjab-Haryana High Court

The Haryana Investors Forum vs M/S Golden Projects Ltd on 20 August, 2015

Author: Rajesh Bindal

Bench: Rajesh Bindal

                         IN THE HIGH COURT OF PUNJAB AND HARYANA
                                       AT CHANDIGARH


                                                                 CP No.116 of 2002 (O&M)
                                                                 Date of Decision:20.08.2015

        The All Haryana Investors Forum                                        ........ Petitioner

                                             Vs.

        M/s Golden Projects Limited                                           ...... Respondent

CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL Present: None for the petitioner.

Mr. Y. S. Turka, Advocate for the respondent.

RAJESH BINDAL J.

In view of the orders passed in CA No.377 of 2015 dated 31.07.2015, whereby sale committee has been appointed and in CP No.115 of 2002 dated 07.08.2015 titled as The Plantation Investors Protection Society (Regd.) Vs. Golden Projects Limited and another, whereby the respondent company has been directed to be wound up, the prayer made in the present petition has been rendered infructuous and the same is disposed of as such, however, with liberty to the petitioner(s) to get the same revived in case the respondent company comes out of winding up and the claim of the petitioner(s) is not settled.

Ordered accordingly.

As none has appeared for the petitioner, a copy of the order be sent to the petitioner.

(Rajesh Bindal) Judge 20.08.2015 rittu RITTU 2015.08.24 12:23 I attest to the accuracy and integrity of this document