Gujarat High Court High Court

Y vs Unknown on 19 March, 2010

Gujarat High Court
Y vs Unknown on 19 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJA/15/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

O.J.APPEAL
No. 15 of 2010
 

In


 

COMPANY
APPLICATION No. 294 of 2008
 

In
COMPANY PETITION No. 147 of 2000
 

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

 

Y
& H PATEL FINANCE PVT LTD - Appellant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF PIRAMAL FINANCIAL SERVICES LIMITED & 15 -
Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ASHOK L SHAH for
Appellant(s) : 1, 
None for Opponent(s) : 1 - 2,2.2.2 -
16. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 19/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsel for the appellant states that his appeal is barred by
limitation. He has, therefore, filed application for condonation of
delay. Before us, condonation application is not listed. The office
has stated that the appeal is in time. The Registrar [Judicial] to
inquire into the matter and sort out the issue. If need be, the
learned counsel for the appellant will be requested to appear before
him. A report in this regard be submitted to the Court.

[
BHAGWATI PRASAD, J. ]

[
J.C. UPADHYAYA, J. ]

*
Pansala.

   

Top