Gujarat High Court
Akash vs Unknown on 13 July, 2011
Gujarat High Court Case Information System
Print
OJA/46/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
O.J.APPEAL
No. 46 of 2011
In
COMPANY
APPLICATION No. 345 of 2011
In
COMPANY
APPLICATION No. 287 of 2011
=========================================================
AKASH
VIKASH CORPORATION THROUGH PROPRIETOR - Appellant(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 1 - Opponent(s)
=========================================================
Appearance
:
MS
ASHLESHA PATEL FOR MR GAURAV K MEHTA
for
Appellant(s) : 1,
None for Opponent(s) : 1,
OFFICIAL LIQUIDATOR
for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 13/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Ms.Ashlesha
Patel for Mr.Gaurav Mehta for the appellant seeks permission to
withdraw the appeal. However, she prays that as the time to deposit
the cost has expired, the same may be extended.
Permission
to withdraw the appeal is granted with the observations that time to
deposit the amount of cost, as ordered by the learned Company Judge,
shall stand extended till 18.7.2011. Disposed of accordingly.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top