Gujarat High Court High Court

Aisaben vs Mr on 21 October, 2008

Gujarat High Court
Aisaben vs Mr on 21 October, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2715/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2715 of 2008
 

In


 

CIVIL
REVISION APPLICATION No. 107 of 2008
 

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


 

AISABEN
SALAMANBHAI MALAVIYA - Applicant(s)
 

Versus
 

GANCHI
MUSABHAI JAMALBHAI MEHTAR - Opponent(s)
 

=========================================================
 
Appearance : 
MR
HARSHIT S TOLIA for Applicant(s) : 1,MR PARTH S
TOLIA for Applicant(s) : 1, 
MR SURESH M SHAH for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/10/2008 

 

ORAL
ORDER

Heard
learned counsel for the parties.

This
application is filed for seeking extension of time for vacating the
premises. The time has expired on 30.9.2008. However, the matter
could not be listed, though it was filed as per the say of the
counsel for the petitioner on 29.9.2008.

Mr.

Shah, learned counsel appearing for the respondent submitted that the
petitioner has not filed the undertaking as per the direction of this
Court.

Looking
to the averments made in this application, the same deserves to be
allowed. The time originally granted earlier shall extended for
further period of 6 months. The petitioner is directed to file the
undertaking as per earlier before this Hon’ble within one week after
reopening of the Diwali vacation and if the undertaking is not filed,
the time extended by this Court shall automatically vacated. Misc.
Civil Application is disposed of. Direct service permitted.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top