Gujarat High Court Case Information System
Print
CA/10649/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10649 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6407 of 2008
======================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner
Versus
DHIRAJLAL
BAPALAL MODI - Respondent
======================================
Appearance :
MR
HS MUNSHAW for the Petitioner.
MR DEEP D. VYAS FOR MR GM JOSHI for
the Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/09/2010
ORAL
ORDER
1. Rule.
Mr.Deep D. Vyas, learned advocate appearing for Mr.G.M.Joshi, learned
advocate appearing on behalf of the respondent.
2. In
the facts and circumstances of the case and with the consent of the
learned advocates appearing on behalf of the respective parties, the
present application is taken up for final hearing today.
3. The
present application has been preferred by the applicant –
original petitioner for an appropriate order for extending the time
limit for depositing the cheques, as per the order dated 30/07/2010
passed by this Court in Special Civil Application No.6407 of 2008.
4. Considering
the averments in the applications, the present application is allowed
and time to deposit the cheques as per the order dated 30/07/2010
passed by this Court in Special Civil Application No.6407 of 2008 is
hereby extended upto 8th October,2010. Rule is made
absolute to the aforesaid extent. No costs.
[M.R.SHAH,J]
*dipti
Top