Gujarat High Court High Court

Rasayanik vs Sankalp on 20 October, 2010

Gujarat High Court
Rasayanik vs Sankalp on 20 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/398/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 398 of 2010
 

In


 

STAMP
NUMBER No. 2489 of 2010
 

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

RASAYANIK
KAMDAR SANGH (REPRESENTED BY ITS PRESIDENT - Applicant(s)
 

Versus
 

SANKALP
CHEMICALS THROUGH SIRISH J PATEL & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RAMNANDAN SINGH for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
OFFICIAL
LIQUIDATOR for Respondent(s) : 2, 
MS AMEE YAJNIK for Respondent(s)
: 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

1. This
is an application for condonation of delay of 27 days caused in
filing the O.J.Appeal.

2. Heard
learned advocate for the applicant.

3. Considering
the contents of the application, it cannot be said that the delay
caused in filing the O.J. Appeal has remained totally unexplained.
Therefore, we are of the view of that the delay caused in filing the
O.J.Appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute. No costs.

[A.L.Dave,
J.]

[M.D.Shah,
J.]

satish

   

Top