Gujarat High Court Case Information System
Print
OJMCA/12/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 12 of 2011
In
CIVIL
APPLICATION No. 569 of 2010
In
O.J.APPEAL No. 77 of 2010
With
MISC.
CIVIL APPLICATION No. 13 of 2011
In
CIVIL APPLICATION No. 568 of 2010
To
MISC.
CIVIL APPLICATION No. 14 of 2011
In
CIVIL APPLICATION No. 567 of 2010
=========================================================
MANILAL
MOHANBHAI MAKWANA – Applicant(s)
Versus
O
L OF SHRI AMBIKA MILLS LTD & 14 – Respondent(s)
=========================================================
Appearance
:
MR
AJAY L PANDAV for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
None
for Respondent(s) : 2 –
15.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/01/2011
ORAL
COMMON ORDER :
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. As the OJ Appeals
came to be dismissed for non-removal of the office objections,
learned counsel for the applicants states that he shall remove the
office objections within 15 days if the main OJ Appeals are restored.
Hence delay shall stand condoned and the main OJ Appeals shall stand
restored. Both, on condition that the applicants shall remove all
the office objections within a period of two weeks and the same is
verified by the office. Applications stand disposed of accordingly.
No order as to costs.
[
JAYANT PATEL, J. ]
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top