Gujarat High Court High Court

The vs Unknown on 17 July, 2008

Gujarat High Court
The vs Unknown on 17 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2026/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2026 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6611 of 2008
 

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

 

THE
SUPERINTENDENT OF STAMPS - Applicant(s)
 

Versus
 

AASHITA
RAKESHBHAI MODI - Opponent(s)
 

=========================================================
 
Appearance
: 
Mr
Vinay Pandya, Asstt.OVERNMENT PLEADER for
Applicant(s) : 1, 
MR NIRAL R MEHTA for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

Rule.

By
way of this application, the present applicant prays for extension of
time to comply with the order of this Court passed on 13.5.2008 in
Special Civil Application No.6611 of 2008.

Heard
the learned advocate for the applicant and the learned APP for the
opponent. This application is allowed. Prayer in terms of para 5 (A)
is granted. Rule is made absolute accordingly.

[M.D.

SHAH, J.]

msp

   

Top