Gujarat High Court High Court

Gujarat vs Heard Learned Advocate Mr.Mehul … on 5 September, 2008

Gujarat High Court
Gujarat vs Heard Learned Advocate Mr.Mehul … on 5 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2396/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2396 of 2008
 

In


 

MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 767 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 4036 of 2007
 

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

 

GUJARAT
WATER SUPPLY & SEWERAGE BOARD & 2 - Applicant(s)
 

Versus
 

COMMISSIONER
& 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL H RATHOD for
Applicant(s) : 1
- 3. 
MR
NIRAL R MEHTA for
Opponent(s) : 1, 
MR
MURALI N DEVNANI for
Opponent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

1. Heard learned advocate Mr.Mehul Rathod for the applicant and learned advocate Mr.M.N.Devnani for respondent No.2.

2. Present application is filed with a prayer to extend the time to comply with the direction issued by this Court on 15.2.2008 in MCA No.767 of 2008.

3. Considering the submissions made by all the learned advocates and considering the averments made in this application, prayer made in Para.7(a) is grated being a last chance to the applicant. Accordingly present Misc. civil application is disposed.

4. But, this being a formal extension, same is considered by this Court and aforesaid order is passed by this Court, even though there is a sick note of learned advocate Mr.Niral Mehta.

(H.K.Rathod,J.)
(vipul)

   

Top