Gujarat High Court Case Information System
Print
COMP/237/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No.237 of 2003
===================================================
D.S.
GUPTA CONTRACTS PVT. LTD. - Petitioner(s)
Versus
MARWAR
HOTELS LTD. - Respondent(s)
===================================================
Appearance
:
MR SATYAJIT SEN for Petitioner(s) :
1,
MR AMAR N BHATT for Respondent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 18/01/2010
ORAL
ORDER
Due
to default in complying with the consent terms vide order dated
27.11.2009 made in O.J. Misc. Civil Application No.94 of 2008, the
petition stands revived at the stage at which the petition was
pending as recorded in order dated 23.02.2005. Accordingly, the
petition, which was admitted vide order dated 11.03.2004, is required
to be heard further after publication of advertisement of the order
of admission.
Though
the matter has been called out twice none is present on behalf of the
respondent-Company. As a final opportunity, matter to be listed on
01.02.2010.
[D. A.
MEHTA, J]
***
Bhavesh*
Top