Gujarat High Court Case Information System
Print
OJCA/26320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 263 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 24 of 2007
=========================================================
BHOLABHAI
VALJIBHAI PATEL & 2 - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR - M/S SUBHSAGAR COTTON MILLS PVT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Applicant(s) : 1 - 3.MR CHINMAY M GANDHI for Applicant(s) : 1 - 3.
MR
JS YADAV FOR OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR JS
YADAV for Respondent(s) : 1,
MR DEVANG D TRIVEDI for Respondent(s)
: 2,
None for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 26/09/2008
ORAL
ORDER
Having
considered the contents of the application and the submissions made
by Shri Saurabh Soparkar, learned senior counsel appearing with Shri
Devang Trivedi for opponent no.2 and Shri J.S. Yadav, learned
counsel appearing for the Official Liquidator, it is not possible
for this Court to extend the time of four weeks as prayed for by the
applicant. The last minute effort made by the applicant to approach
this Court by moving this application for extension of time,
practically on the last day i.e. on 15th September 2008,
is also found improper. Such an application normally should be moved
earlier so that the otherside also can legitimately object the
application.
Without
entering into the merits, it would be appropriate and justified to
extend the time for payment of Rs.10 lakhs upto 14th
October 2008. There shall not be any further extension of time
thereafter. The said amount be paid by the applicant to the
opponent-Official Liquidator of the Company on or before 14th
October 2008.
In
view of aforesaid, the present application stands disposed of.
(C.K.
Buch, J)
Aakar
Top