Gujarat High Court High Court

Mehta vs Otc on 28 January, 2010

Gujarat High Court
Mehta vs Otc on 28 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1353/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1353 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4099 of 1999
 

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


 

MEHTA
SECURITIES LTD - Appellant(s)
 

Versus
 

OTC
EXCHANGE OF INDIA LTD - Respondent(s)
 

=================================================
 
Appearance : 
MR
JA ADESHRA for Appellant(s) : 1, 
None for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/01/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel appearing on behalf of the appellant submits that the order
declaring the appellant as a defaulter dated 18.5.1999 became
infructuous the moment the appellant subsequently paid the amount.
But if the impugned order is allowed to remain, it may be used
against the appellant that he was a defaulter.

Let
notice be issued on the respondent as to why the appropriate relief
be not granted. Direct notice is permitted. Notice be served by
registered post and speed post.

Post
the matter on 17th February, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/

   

Top