Gujarat High Court
Ashnoor vs M/S on 1 July, 2011
Gujarat High Court Case Information System
Print
CA/7095/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 7095 of 2011
In
CIVIL
APPLICATION - FOR ORDERS No. 5898 of 2011
In
CIVIL APPLICATION No. 9956 of 2010
=========================================================
ASHNOOR
TEXTILE MILLS LTD - Petitioner(s)
Versus
M/S
TSUDAKOMA CORP & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HASIT DILIP DAVE for
Petitioner(s) : 1,
MR JIGAR M PATEL for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 01/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Dave,
learned Counsel prays that as a last chance, time may be extended
and he further states that no application for extension of time
shall be moved thereafter.
Hence,
considering the facts and circumstances, time to deposit the amount
shall stand extended till July 20,2011.
The
application is disposed of accordingly. If the amount is not
deposited before the extended date, the respondent shall be at
liberty to move execution proceedings.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top