Gujarat High Court High Court

S vs The on 10 November, 2008

Gujarat High Court
S vs The on 10 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13368/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13368 of 2008
 

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


 

S
ARPAN ENTERPRISE & 1 - Petitioner(s)
 

Versus
 

THE
SABARKANTHA CO OP COTTON UNION LIMITED - Respondent(s)
 

=========================================================
Appearance : 
MR
VIBHUTI NANAVATI for Petitioner(s) : 1 - 2. 
None
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/11/2008 

 

 
ORAL
ORDER

1. Mr.Nanavati,
learned Advocate for the petitioners does not press present Special
Civil Application, however, he has requested to extend the time to
deposit amount as ordered by the learned trial Court for further
period of 12 (twelve) weeks. In the facts and circumstance of the
case more particularly, as the petitioners were prosecuting present
Special Civil Application, time to deposit amount as ordered by the
learned trial Court vide impugned order is extended for
further period of 8 (eight) weeks from today.

2. With
these present Special Civil Application is disposed of. If respondent
? plaintiff is aggrieved by the present order of extension, it will
be open for the respondent to submit appropriate application before
this Court to reconsider the present order within a period of 3
(three) weeks from the date of receipt of present order. Direct
service is permitted today.

[M.R.Shah,J.]

satish

   

Top