Gujarat High Court
Real vs Official on 1 August, 2011
Gujarat High Court Case Information System
Print
OJCA/333/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 333 of 2011
In
STAMP
NUMBER No. 2090 of 2011
=========================================================
REAL
DETECTIVE AND SECURITY ORGANISATION (PVT) LTD. - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF MANOR INVESTMENT PVT LTD - Respondent(s)
=========================================================
Appearance
:
MR
BS SUPEHIA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Ms.Amee Yajnik, learned Counsel waives service of notice of Rule on
behalf of the Official Liquidator. The presence of other parties to
the proceedings may not be required at this stage since the main
relief is against the Official Liquidator for security bills.
Considering
the facts and circumstances of the case and in view of the grounds
stated in the application for condonation of delay, the delay of 44
days in preferring the appeal is condoned.
The
application is allowed to the aforesaid extent. Rule is made
absolute accordingly.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top