Gujarat High Court High Court

Apollo vs Unknown on 9 September, 2010

Gujarat High Court
Apollo vs Unknown on 9 September, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/169/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 169 of 2010
 

IN
 

COMPANY
APPLICATION STAMP NUMBER 1052 OF 2010
 

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

APOLLO
EARTHMOVERS LIMITED - Applicant
 

Versus
 

-
Respondent
 

=================================== 
Appearance
: 
MRS
SANGEETA N PAHWA for Applicant. 
None for
Respondent. 
===================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 09/09/2010 
ORAL ORDER

The
applicant has filed this application seeking restoration of Company
Application Stamp Number 1052 of 2010. The said Company Application
was dismissed for non-prosecution as the objections were to be
removed on or before 16.06.2010, which were not removed. Mr. N. K.
Pahwa, learned advocate appearing for the applicant states that the
applicant will remove the office objections on or before 15.09.2010.

In
the above view of the matter, this application is allowed. Company
Application Stamp Number 1052 of 2010 is restored to file subject to
the condition that the applicant shall remove the office objections
on or before 15.09.2010. After removal of office objections, office
is directed to place the main Company Application for hearing on
16.09.2010.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top