Gujarat High Court High Court

M/S vs Union on 10 February, 2010

Gujarat High Court
M/S vs Union on 10 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14462010/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1446 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10474 of 2009
 

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


 

M/S
SHAGUN PROCESSORS PVT LTD - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PR NANAVATI for Applicant(s) : 1, 
MR RJ OZA for Opponent (s) : 1 -
2. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Leave
to amend the cause-title.

The
Applicant has filed this application seeking extension of time to
deposit the sum of Rs.10 lacs in two installments of Rs.5 lacs each,
whereby the first installment shall be paid on or before 15.4.2010
and the second installment of the remaining amount be paid on or
before 15.6.2010.

Heard
Mr. P.R.Nanavati, the learned advocate appearing for the Appellant
and Mr. R.J.Oza, the learned Standing Counsel appearing for the
Opponents on an advance copy being served.

Pursuant
to the order passed by this Court on 30.12.2009, the Applicant has
to deposit Rs.5 lacs and also to file an undertaking. As per the
said order as well as undertaking, the Applicant is supposed to
deposit the balance amount on or before 15.2.2010. However, the
Applicant is not in a position to comply with the order passed by
this Court and prayed for extension of time.

Having
regard to the facts and circumstances of the case and considering
the averments made in the application, the time to deposit the
balance amount as per the order dated 30.12.2009, is extended to
31.3.2010.

It
is made clear that if the amount is not paid by 31.3.2010, the
petition itself stands dismissed.

With
this observation, this application is accordingly disposed of.

(K.A.Puj,J)

(Rajesh
H. Shukla,J)

Jayanti*

   

Top