Gujarat High Court High Court

Ashok vs Gopal on 22 July, 2011

Gujarat High Court
Ashok vs Gopal on 22 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2868/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2868 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6576 of 2009
 

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

 

ASHOK
MOTHA & 1 - Applicant(s)
 

Versus
 

GOPAL
SHANKARLAL PHAUBHARA & 5 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DAIFRAZ HAVEWALLA for
Applicant(s) : 1 - 2. 
RULE SERVED BY DS for Opponent(s) : 1, 
None
for Opponent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/07/2011 

 

 
 
ORAL
ORDER

Respondent
No.1 is served.

Heard
the learned advocate for the applicant.

By
order dated 16th August 2010 passed in Special Civil
Application No.6576 of 2009, the applicant-petitioner was directed to
deposit Rs.2 lakhs before the trial court but the applicant was late
by seven days in complying with the aforesaid direction.

Considering
what is stated in the application and the submission made by the
learned advocate for the applicant, I am inclined to allow the
applicant to deposit the amount of Rs.2 lakhs, so directed, on or
before 16th August 2011 before the trial court. Order
accordingly.

With
the aforesaid direction, this application is disposed of.

(ANANT
S. DAVE, J.)

(swamy)

   

Top