Gujarat High Court Case Information System
Print
OJCA/541/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 541 of 2010
In
STAMP
NUMBER No. 3262 of 2010
=========================================================
NADIAD
MERCANTILE CO OPERATIVEBANK LTD - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF SHREE VALLABH GALSS WORKS LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YH VYAS for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) : 1,
MRS SANGEETA N PAHWA for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 52 days in
preferring the appeal against the judgement and order passed by the
learned Company Judge in Company Application No.436 of 2009.
Considering
the facts and circumstances and in view of the grounds mentioned in
the application for condonation of delay, sufficient cause is made
out. Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
The
OJ Appeal (ST) No.3262 of 2010 be listed for hearing on 15.2.2011.
(Jayant Patel, J.)
(J.
C. Upadhyaya, J.)
vinod
Top