Gujarat High Court Case Information System
Print
MCA/718/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 718 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7887 of 2008
=========================================================
M/S
C MAHENDRA EXPORTS LTD - Applicant(s)
Versus
DAKSHIN
GUJARAT VIJ COM LTD & 1 - Opponent(s)
=========================================================
Appearance
:
VIRAL
K SHAH for
Applicant(s) : 1,
MS LILU K BHAYA for Opponent(s) : 1,
MR KB
PUJARA for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/04/2010
ORAL
ORDER
Heard
learned advocate Mr.Viral K. Shah for the applicant and learned
advocate Mr.K.B. Pujara for opponent no.2. It is reported that
learned advocate Ms.Lilu K. Bhaya for opponent no.1 has filed sick
note. As presence of opponent no.1 is not required, the matter is
taken up for consideration. This application is filed praying for
refund of Rs.1,00,000/- deposited by the applicant pursuant to order
dated 23.05.2008, which was ordered to be paid on or before
27.05.2008.
After
SCA No.7887 of 2008 was disposed of by order dated 31.08.2009 the
matter is settled between the parties. Therefore, this application
for refund of the above sum.
2. For
the contents of the application and having considered the submissions
made by the learned advocates, the application is allowed. The
Registry is directed to refund the amount by account payee cheque on
or before 3rd May 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top