Gujarat High Court Case Information System
Print
CA/2422/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 2422 of 2011
In
MISC.CIVIL
APPLICATION No. 3639 of 2010
To
CIVIL
APPLICATION No. 2425 of 2011
In
MISC.CIVIL
APPLICATION No. 3642 of 2010
=======================================================
STATE
OF GUJARAT & 5 - Petitioner(s)
Versus
CHAITANYA
CINE-WORLD PVT LTD & 2 - Respondent(s)
=======================================================
Appearance
:
MR KB TRIVEDI, Advocate General with
Ms.Sangita Vishen, Assistant Government Pleader for
Petitioner(s) : 1 - 6.
MR KEYUR GADHI for NANAVATI ASSOCIATES for
Respondent(s) : 1 - 2.
None for Respondent(s) :
3,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
The
applicants have filed these applications seeking extension of time
for six weeks for taking a decision pursuant to the directions issued
by this Court vide its order dated 04.02.2011 passed in Misc. Civil
Application No.3639 of 2010 and other cognate matters. As per the
said order, the Court has directed the present opponents to furnish
necessary details in the form of an affidavit regarding eligible
capital investment upto 30.11.2002 along with Chartered Accountant’s
Certificate. The Court has further directed the present applicants to
take a decision on or before 22nd
February, 2011.
Despites
the above directions and despite the fact that the opponents herein
have furnished the details within time, the present applicants have
not taken any decision and moved the present applications for
extension of time.
Having
heard Mr.Kamal B. Trivedi, learned Advocate General with Ms.Sangita
Vishen, learned Assistant Government Pleader appearing for the
applicants and Mr.Keyur Gandhi, learned advocate appearing for the
opponents, the Court reluctantly grants time for two weeks only to
comply with the directions issued by the Court vide its order dated
04.02.2011 with a clear understanding that if the order dated
04.02.2011 is not complied with within two weeks from today, the
Court will pass order directing the present applicants to issue final
eligible certificate on the basis of the details furnished by the
opponents herein. Even in that case, the applicants herein may face
the contempt proceedings for non-compliance of the Courts’ order.
With
these directions and observations, all these four applications are
accordingly disposed of. Misc. Civil Applications are ordered to be
placed for final hearing on 11th
March, 2011.
Sd/-
(K.A.
PUJ, J.)
Sd/-
(RAJESH
H. SHUKLA, J)
/patil
Top