Gujarat High Court Case Information System
Print
OJCA/416/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 416 of 2011
In
COMPANY
PETITION No. 84 of
2011
=====================================================================
DEEPVANDANA
TRADELINK PVT LTD - Applicant(s)
Versus
.
- Respondent(s)
=====================================================================
Appearance
:
MR
PRATIK THAKKAR for MR NAVIN K PAHWA
for
Applicant(s) : 1,
MR PS CHAMPANERI for Respondent(s) :
1,
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 07/09/2011
ORAL ORDER
1. The
applicant has prayed for below mentioned relief:-
YOUR
LORDSHIPS may be pleased to issue appropriate orders for fresh date
hearing and permit the applicant to comply with the order dated
13.6.2011 made in Company Petition No.84 of 2011 in respect of
publication of advertisement, in the interest of justice and equity;
YOUR
LORDSHIPS may be pleased to dispense with the affidavit on this
application as the facts are taken from record;
2. In
response to submission of process to Regional Director, learned
Assistant Solicitor General, Mr.P.S. Champaneri has appeared on
behalf of the respondent. Heard Mr. Thakkar, learned advocate for the
applicant and Mr. Champaneri, learned Assistant Solicitor General for
the Regional Director.
3. Having
regard to the facts and circumstances of the case and the submission
made by learned counsel for the applicant and the respondent Regional
Director and considering the fact that the process had already served
to the Regional Director, the request made in the application is
granted. The earlier order dated 13.6.2011 is directed to be modified
to the extent that hearing of the petition is now scheduled for
14.10.2011. The delay occurred in preferring the application and the
default in not publishing the advertisement is condoned.
4. It
is clarified that if the advertisement as required by law and as per
the said order dated 13.6.2011 is not published, any further
extension will not be granted. With the aforesaid clarification, the
application is disposed of. The applicant is also directed to pay the
professional fees incurred by the Regional Director at this stage.
[K.M.THAKER,
J.]
mrp
Top