Gujarat High Court Case Information System
Print
CA/5199/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 5199 of 2010
In
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1397 of 2010
In
CIVIL REVISION APPLICATION (STAMP NO.) No. 184 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
SHETH
CONSTRUCTION CO., - Respondent(s)
=========================================================
Appearance :
MR
NIRAJ SONI, AGP for Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/05/2010
ORAL
JUDGMENT
Rule.
Learned advocate, Shri H.K.Parmar, waives service of notice of rule
on behalf of the respondent.
Present
application has been submitted by the applicant-State of Gujarat for
extension of time to deposit the amount of cost of Rs.15,000/-
(Rupees Fifteen Thousand Only) which the applicant was required to
be deposited on or before 4.5.2010.
Considering
the averments in the application to the effect that the time was
taken for getting necessary administrative approval and in-fact
cheque was ready on 4.5.2010, time to deposit the cost, as ordered
by this Court vide order dated 20th April, 2010 passed in
Civil Application No.1397 of 2010 is hereby extended upto 13th
May, 2010.
Rule is made
absolute accordingly. No costs.
(M.R.SHAH,
J.)
(ashish)
Top