Gujarat High Court Case Information System
Print
OJMCA/44/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 44 of 2010
In
COMPANY
PETITION No. 258 of 2008
=========================================================
M/S
OIL WORLD PVT LTD - Applicant(s)
Versus
M/S
SELVEL MEDIA SERVICES PVT LTD - Respondent(s)
=========================================================
Appearance :
MR
ARPIT A KAPADIA for
Applicant(s) : 1,
MR TS NANAVATI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 28/04/2010
ORAL
ORDER
1. This
application seeks a direction to the Registry to accept the third
instalment of Rs. 2 lacs which fell due on 10.04.2010.
2. Learned
Advocate for the Applicant has referred to the facts averred in
paragraph Nos. 7 and 8 of the application, to submit that through a
bonafide error the amount could not be deposited and the Registry did
not accept the amount on 12.04.2010 which was the immediately next
working day after 09.04.2010. Learned Advocate appearing for the
opponent states that if the direction as prayed for is made there
would be no objection.
3. Accordingly,
the Registry is directed to accept the payment for a sum of Rs. 2
lacs which shall be made not later than 30.04.2010. The
application stands allowed accordingly.
Sd/-
(D.A.
Mehta, J.)
M.M.BHATT
Top