Gujarat High Court Case Information System
Print
MCA/2762/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2762 of 2011
In
CIVIL
APPLICATION - FOR ORDERS No. 3196 of 2011
In
SPECIAL CIVIL APPLICATION No. 1117 of 2005
======================================
MANINAGAR
CO-OPERATIVE BANK LTD - Applicant
Versus
GLOBAL
TECHNOLOGY & INVESTMENTLTD & 5 - Opponents
======================================
Appearance :
MS MARIA DALAL
FOR MR YATIN SONI for the Applicant.
None
for Opponent Nos.1 - 4.
MR MAYUR RAJGURU for Opponent No.5.
MR
JASWANT K SHAH for Opponent
No.6.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/11/2011
ORAL
ORDER
1. The
present application has been submitted by the applicant –
original petitioner to extend the time to give Public Notice in the
local newspapers, as per the order dated 18/03/2011 passed by this
Court in Civil Application No.3196 of 2011.
2. Having
heard Ms.Maria Dalal, learned advocate appearing on behalf of the
applicant and considering the averments in the application as well as
earlier order dated 18/03/2011 passed by this Court in Civil
Application No.3196 of 2011, the present application is allowed and
time to comply with the order dated 18/03/2011 passed by this Court
in Civil Application No.3196 of 2011 and to give Public Notice in
local newspapers, as ordered in the said order, is hereby extended
for a period of 10 days. Now, the applicant has to give Public Notice
in the local newspapers on or before 21/11/2011, as mentioned in the
said order dated 18/03/2011 passed by this Court in Civil Application
No.3196 of 2011.
3.
Registry is directed to issue fresh notice of Rule in Special Civil
Application No.1117 of 2005, which is ordered to be made returnable
on 26/12/2011. The applicant is permitted to request the Registrar
for releasing advertisement in two daily newspapers i.e. one in
English newspaper and one in Gujarati newspaper having wide
circulation in Ahmedabad at the cost of the applicant.
With
this, the present application is disposed of.
[M.R.SHAH,J]
*dipti
Top