Gujarat High Court High Court

M/S vs M/S on 28 April, 2010

Gujarat High Court
M/S vs M/S on 28 April, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/44/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 44 of 2010
 

In


 

COMPANY
PETITION No. 258 of 2008
 

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


 

M/S
OIL WORLD PVT LTD - Applicant(s)
 

Versus
 

M/S
SELVEL MEDIA SERVICES PVT LTD - Respondent(s)
 

=========================================================
Appearance : 
MR
ARPIT A KAPADIA for
Applicant(s) : 1, 
MR TS NANAVATI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 28/04/2010 

 

ORAL
ORDER

1. This
application seeks a direction to the Registry to accept the third
instalment of Rs. 2 lacs which fell due on 10.04.2010.

2. Learned
Advocate for the Applicant has referred to the facts averred in
paragraph Nos. 7 and 8 of the application, to submit that through a
bonafide error the amount could not be deposited and the Registry did
not accept the amount on 12.04.2010 which was the immediately next
working day after 09.04.2010. Learned Advocate appearing for the
opponent states that if the direction as prayed for is made there
would be no objection.

3. Accordingly,
the Registry is directed to accept the payment for a sum of Rs. 2
lacs which shall be made not later than 30.04.2010. The
application stands allowed accordingly.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top