Gujarat High Court
Amit vs Official on 7 May, 2010
Gujarat High Court Case Information System
Print
COMA/129/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 129 of 2010
In
COMPANY
APPLICATION No. 353 of 2009
In
OFFICIAL LIQUDATOR REPORT No. 92 of 2008
=========================================================
AMIT
RAVINDRABHAI TRIVEDI - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S GUJARAT TELEPHONE CABLES LTD & 3 -
Respondent(s)
=========================================================
Appearance :
DR
SONIA HURRA for
Applicant(s) : 1,MR PRASAD A HURRA for Applicant(s) : 1,
MR JS
YADAV for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 07/05/2010
ORAL
ORDER
Time
to pay process fee extended till 11.05.2010. Returnable dated
extended till 25.06.2010. In the meantime, the surplus amount of the
interest, if any paid by the applicant, shall be refunded by the OL.
The process for measurement of the land shall be completed if
required upon the payment to the District Inspector of Land Record on
urgent basis. The learned counsel for the applicant has stated that
the applicant is ready to bear such expenses. OL to expedite the
matter.
S.O.
to 25.06.2010.
(JAYANT
PATEL, J.)
*bjoy
Top