Gujarat High Court Case Information System
Print
MCA/1633/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1633 of 2009
In
MISC.CIVIL
APPLICATION - FOR REVIEW No. 421 of 2009
In
SECOND APPEAL No. 11 of 2009
=========================================================
SUNIL
GUNVANTLAL SHAH, MANAGING PARTNER - Applicant(s)
Versus
JAYANT
SHAH, MANAGING PARTNER - Opponent(s)
=========================================================
Appearance
:
MR
RJ OZA for
Applicant(s) : 1,
NOTICE SERVED for Opponent(s) : 1,
MR DIPEN K
DAVE for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
Dipen Dave, learned advocate for the respondent alleged contemner
states that the matter is likely to be settled between the parties
and in this connection the petitioner – judgement debtor has
already deposited part of the decretal amount in the Small Causes
Court at Bombay and the remaining part of the decretal amount is
likely to be deposited by him in near future and therefore some more
time is required so that the petitioner-judgement debtor can deposit
the entire decretal amount. He, therefore, prays to adjourn the
matter.
2. He
also states that he had a telephonic talk with Mr. R.J. Oza, learned
advocate for the petitioner who has no objection if the matter is
adjourned.
3. Hence,
by consent the matter is adjourned to 15.12.2010.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top