Gujarat High Court
M.S vs Gujarat on 31 March, 2011
Gujarat High Court Case Information System
Print
SCA/12611/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12611 of 2005
=========================================================
M.S
ACCUMULATORS AND ALLIED INDUSTRIES - Petitioner(s)
Versus
GUJARAT
URJA VIKAS NIGAM LTD & 1 - Respondent(s)
=========================================================
Appearance :
MR
AJ SHASTRI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MS RV
ACHARYA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 03/02/2010
ORAL
ORDER
In
spite of the order dated 16.12.2009 passed in Civil Application No.
12683 of 2007, the petitioner has not deposited the amount in
question.
Looking
to the facts of the case, with a view to enable the learned counsel
for the petitioner to make the payment of the amount is question, the
time to deposit the amount in question is extended. The learned
counsel for the petitioner shall deposit the amount in question
within a period of two weeks from today.
S.O.
to 22.02.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top