Gujarat High Court High Court

D.S vs Marwar on 18 January, 2010

Gujarat High Court
D.S vs Marwar on 18 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/237/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No.237 of 2003
 

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

D.S.
GUPTA CONTRACTS PVT. LTD. - Petitioner(s)
 

Versus
 

MARWAR
HOTELS LTD. - Respondent(s)
 


=================================================== 
Appearance
: 
MR SATYAJIT SEN for Petitioner(s) :
1, 
MR AMAR N BHATT for Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 18/01/2010 

 


 ORAL
ORDER

Due
to default in complying with the consent terms vide order dated
27.11.2009 made in O.J. Misc. Civil Application No.94 of 2008, the
petition stands revived at the stage at which the petition was
pending as recorded in order dated 23.02.2005. Accordingly, the
petition, which was admitted vide order dated 11.03.2004, is required
to be heard further after publication of advertisement of the order
of admission.

Though
the matter has been called out twice none is present on behalf of the
respondent-Company. As a final opportunity, matter to be listed on
01.02.2010.

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top