High Court Rajasthan High Court

Central Excise Division Jodhpur vs O/L on 22 April, 2010

Rajasthan High Court
Central Excise Division Jodhpur vs O/L on 22 April, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                   Jaipur Bench 
					                 **

Company Application-38/2009
in Company Petition No.6/1995
Central Excise Dn. Jodhpur Versus
Official Liquidator and M/s Sirohi Cement Ltd

Date of Order : 22/04/2010

Hon’ble Mr. Justice Ajay Rastogi

Mr. GK Garg with
Ms Anita Agrawal, for respondent-OL
This matter was transferred to this Court in the presence of Counsel for petitioner vide order dt.07/07/2009 and thereafter Counsel for applicant appeared on 30/10/2009 and sought two weeks time to do the needful. Again, time was sought on 15/01/2010 to do the needful. Thereafter no one appeared on behalf of the applicant.
Today also, no one has appeared on behalf of the applicant even in second round. Accordingly, Company application is hereby dismissed for non-prosecution.

(Ajay Rastogi), J.

K.Khatri/p1/
38Co.Appl2009Apr22DefaultDs.do