Gujarat High Court High Court

Bholabhai vs Official on 26 September, 2008

Gujarat High Court
Bholabhai vs Official on 26 September, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

OJCA/26320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 263 of 2008
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 24 of 2007
 

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

 

BHOLABHAI
VALJIBHAI PATEL & 2 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR - M/S SUBHSAGAR COTTON MILLS PVT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Applicant(s) : 1 - 3.MR CHINMAY M GANDHI for Applicant(s) : 1 - 3. 
MR
JS YADAV FOR OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR JS
YADAV for Respondent(s) : 1, 
MR DEVANG D TRIVEDI for Respondent(s)
: 2, 
None for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

Date
: 26/09/2008
 

ORAL
ORDER

Having
considered the contents of the application and the submissions made
by Shri Saurabh Soparkar, learned senior counsel appearing with Shri
Devang Trivedi for opponent no.2 and Shri J.S. Yadav, learned
counsel appearing for the Official Liquidator, it is not possible
for this Court to extend the time of four weeks as prayed for by the
applicant. The last minute effort made by the applicant to approach
this Court by moving this application for extension of time,
practically on the last day i.e. on 15th September 2008,
is also found improper. Such an application normally should be moved
earlier so that the otherside also can legitimately object the
application.

Without
entering into the merits, it would be appropriate and justified to
extend the time for payment of Rs.10 lakhs upto 14th
October 2008. There shall not be any further extension of time
thereafter. The said amount be paid by the applicant to the
opponent-Official Liquidator of the Company on or before 14th
October 2008.

In
view of aforesaid, the present application stands disposed of.

(C.K.

Buch, J)

Aakar

   

Top