Gujarat High Court
Y vs Unknown on 19 March, 2010
Gujarat High Court Case Information System
Print
OJA/15/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
O.J.APPEAL
No. 15 of 2010
In
COMPANY
APPLICATION No. 294 of 2008
In
COMPANY PETITION No. 147 of 2000
=========================================================
Y
& H PATEL FINANCE PVT LTD - Appellant(s)
Versus
OFFICIAL
LIQUIDATOR OF PIRAMAL FINANCIAL SERVICES LIMITED & 15 -
Opponent(s)
=========================================================
Appearance
:
MR
ASHOK L SHAH for
Appellant(s) : 1,
None for Opponent(s) : 1 - 2,2.2.2 -
16.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel for the appellant states that his appeal is barred by
limitation. He has, therefore, filed application for condonation of
delay. Before us, condonation application is not listed. The office
has stated that the appeal is in time. The Registrar [Judicial] to
inquire into the matter and sort out the issue. If need be, the
learned counsel for the appellant will be requested to appear before
him. A report in this regard be submitted to the Court.
[
BHAGWATI PRASAD, J. ]
[
J.C. UPADHYAYA, J. ]
*
Pansala.
Top