Gujarat High Court Case Information System
Print
LPA/1353/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1353 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4099 of 1999
=================================================
MEHTA
SECURITIES LTD - Appellant(s)
Versus
OTC
EXCHANGE OF INDIA LTD - Respondent(s)
=================================================
Appearance :
MR
JA ADESHRA for Appellant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/01/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel appearing on behalf of the appellant submits that the order
declaring the appellant as a defaulter dated 18.5.1999 became
infructuous the moment the appellant subsequently paid the amount.
But if the impugned order is allowed to remain, it may be used
against the appellant that he was a defaulter.
Let
notice be issued on the respondent as to why the appropriate relief
be not granted. Direct notice is permitted. Notice be served by
registered post and speed post.
Post
the matter on 17th February, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/
Top