Gujarat High Court Case Information System
Print
OJMCA/19/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No.19 of 2010
In
COMPANY
APPLICATION No.383 of 2009
In
OFFICIAL LIQUDATOR REPORT No.61 of 2009
===================================================
G
A KADRI - Applicant(s)
Versus
OL
OF M/S MAHALAXMI DIAMOND (INDIA) PL & 1- Respondent(s)
===================================================
Appearance :
MR
MB GANDHI for Applicant(s) : 1,MR CHINMAY M GANDHI for Applicant(s) :
1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MS AMEE YAJNIK
for Respondent(s) : 1,
None for Respondent(s) :
2,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 01/04/2010
ORAL
ORDER
This
application seeks restoration of the main matter being Company
Application No.383 of
2009, which came to be rejected for want of prosecution in absence
of learned Counsel for the applicant.
Heard
learned advocate for the applicant. Reasons stated in Paragraph No.1
of the application are reiterated explaining the absence of the
counsel on the date of hearing of the main matter.
In
absence of any contest, this application for restoration is granted
subject to the applicant depositing a sum of Rs.1,500/- (Rupees One
thousand Five hundred only) with the High Court Legal Services
Committee within a week from today and on production of the original
receipt thereof on record of the main matter, the main matter shall
stand restored to file.
The
application stands allowed accordingly.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top