Gujarat High Court
Nadiad vs Official on 1 February, 2011
Gujarat High Court Case Information System Print OJCA/541/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 541 of 2010 In STAMP NUMBER No. 3262 of 2010 ========================================================= NADIAD MERCANTILE CO OPERATIVEBANK LTD - Applicant(s) Versus OFFICIAL LIQUIDATOR OF SHREE VALLABH GALSS WORKS LTD & 1 - Respondent(s) ========================================================= Appearance : MR YH VYAS for Applicant(s) : 1, OFFICIAL LIQUIDATOR for Respondent(s) : 1, MS AMEE YAJNIK for Respondent(s) : 1, MRS SANGEETA N PAHWA for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 01/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 52 days in
preferring the appeal against the judgement and order passed by the
learned Company Judge in Company Application No.436 of 2009.
Considering
the facts and circumstances and in view of the grounds mentioned in
the application for condonation of delay, sufficient cause is made
out. Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
The
OJ Appeal (ST) No.3262 of 2010 be listed for hearing on 15.2.2011.
(Jayant Patel, J.)
(J.
C. Upadhyaya, J.)
vinod
Top