Gujarat High Court
Sharadchandra vs Ajit on 6 April, 2011
Gujarat High Court Case Information System
Print
OJMCA/53/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 53 of 2011
In
COMPANY
PETITION No. 99 of 2010
=================================================
SHARADCHANDRA
P SHAH AGENCY PVT LTD, CUSTOMS LICENSED - Applicant(s)
Versus
AJIT
PULP & PAPER LTD SURVEY NO.239, NR.MORAI - Respondent(s)
=================================================
Appearance :
MR
RS SANJANWALA for Applicant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/03/2011
ORAL
ORDER
Having
heard learned counsel for the applicant and considering the averments
made in paras 2, 3 and 4 of the application, delay of 75 days caused
in preferring the present application is condoned and Company
Petition No.99 of 2010 is restored to the file at its original
number.
This
application is allowed to the aforesaid extent only.
Post
Company Petition No.99 of 2010 on 18.04.2011.
[Anant
S. Dave, J.]
*pvv
Top