Gujarat High Court High Court

M/S vs Xylon on 25 August, 2011

Gujarat High Court
M/S vs Xylon on 25 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/168/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 168 of 2010
 

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

 

M/S
VENUS POWER ELECTRONICS - Petitioner(s)
 

Versus
 

XYLON
ELECTROTECHNIC PVT.LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
SINGHI
& CO for
Petitioner(s) : 1, 
MR TARAK DAMANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the respondent – company has submitted that as per
the order dated 10th August 2011, the respondent –
company was required to deposit sum of Rs.5 Lakhs with the Registry
on or before 23rd August 2011. He has also submitted that
though the respondent – company had forwarded the Demand Draft
on 20th August 2011, it was received after delay of one
day and when it was sought to be tendered, on 23rd August
2011, it was not accepted by the Registry since the specific date
mentioned in the order had already passed. He has offered to deposit
the Demand Draft today with the Registry. The petitioner has no
objection.

The
Registry is directed to accept the Demand Draft as offered by the
respondent – company.

In
view of the fact that the respondent – company has deposited
the amount in pursuance of the order dated 10th August
2011, further hearing of the petition for considering the objections
raised by the respondent – company against the alleged debt,
S.O to 8th September, 2011.

[
K. M. THAKER, J. ]

vijay

   

Top