Gujarat High Court Case Information System
Print
OJCA/262/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.262 of 2010
In
STAMP
NUMBER No.1063 of 2010
===================================================
LIQUIDATOR
OF PIRAMAL FINANCIAL SERVICES LTD. - Applicant(s)
Versus
DODSAL
CORPORATION PVT LTD & 15 - Respondent(s)
===================================================
Appearance
:
MR RM DESAI for Applicant(s) :
1,
DS AFF.NOT FILED (R) for Respondent(s) : 1,1.2.1 - 9,11 - 16.
-
for Respondent(s) :
10,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
This
application seeks condonation of delay of 90 days in preferring O.J.
Appeal (Stamp) No.1063 of 2010.
Heard
learned advocates for the respective parties.
Learned
advocate for the applicant has reiterated the averments made in the
application.
Having
regard to the averments made in the application, sufficient cause is
made out to condone the delay caused in filing O.J. Appeal (Stamp)
No.1063 of 2010.
In
the circumstances, the application is allowed. Delay of 90 days
caused in filing O.J. Appeal (Stamp) No.1063 of 2010 is hereby
condoned. RULE made absolute.
Registry
is directed to give regular number to O.J. Appeal (Stamp) No.1063 of
2010 and list the same with O.J. Appeal Nos.4/2010, 5/2010, 8/2010
and 9/2010 on the Final Hearing Board in due course.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top