Gujarat High Court High Court

Ahmedabad vs Dhirajlal on 27 September, 2010

Gujarat High Court
Ahmedabad vs Dhirajlal on 27 September, 2010
Author: M.R. Shah,&Nbsp;
   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