Gujarat High Court High Court

=========================================Appearance vs Rule on 25 November, 2010

Gujarat High Court
=========================================Appearance vs Rule on 25 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3031/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 3031 of 2010
 

In


 

CIVIL
APPLICATION No. 10470 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8549 of
2010 
=========================================
 

STATE
OF GUJARAT THRO'SECRETARY TO GOVERNMENT AND OTHERS 

 

Versus
 

DILIPBHAI
RAMANBHAI SHAH AS POA OF MANALI MAHASUKHBHAI 

 

=========================================Appearance
: 
MR JANAK RAVAL,
ASSTT GOVERNMENT PLEADER for
the Applicants 
MR.D K.PUJ for the
Opponent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/11/2010 

 

ORAL
ORDER

1. RULE.

Mr. D.K. Puj, learned advocate, waives service of Rule for the
Opponent.

2. In the
facts and circumstances of the case and with consent of the learned
advocates of both the parties, the application is taken up for final
hearing today.

3. Present
application has been preferred by the applicants- original
respondents to extend time to take an appropriate decision as
required to be taken pursuant to order dated 12.10.2010 passed by
this Court in Civil Application No.10470 of 2010 in Special Civil
Application No.8549 of 2010.

4. Having
heard the learned advocates for the respective parties and with
consent of the respective parties, time to take an appropriate
decision as required to be taken pursuant to order dated 12.10.2010
passed by this Court in Civil Application No.10470 of 2010 in Special
Civil Application No.8549 of 2010 is hereby extended for a further
period of TWO MONTHS from today. However, it is made clear that this
Court has not expressed any opinion on merits on the application
submitted by the original petitioner. It is ultimately for the
appropriate authority to take appropriate decision on merits.

5. With the
aforesaid direction(s), the application is disposed of. Rule is made
absolute to the aforesaid extent.

(M.R.SHAH,
J.)

omkar

   

Top