Gujarat High Court Case Information System
Print
CA/1385/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1385 of 2011
In
SPECIAL CIVIL APPLICATION No. 8170 of 2010
=========================================
BAJAJ
ALLIANZ LIFE INSURANCE COMPANY LTD - Petitioner(s)
Versus
SHARVARI
S KOTASTHANE - Respondent(s)
=========================================
Appearance
:
MS SONAL D
VYAS for
Petitioner(s) : 1,
MR HARSHIL SHUKLA for M/S HL PATEL ADVOCATES
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/02/2011
ORAL
ORDER
1. RULE.
Shri Harshil Shukla, learned advocate appearing for M/s. H.L. Patel
Advocates waives service of notice of Rule on behalf of the
respondent. In the facts and circumstances of the case and with the
consent of learned advocates appearing on behalf of respective
parties, application is taken up for final hearing today.
2. Present
application has been preferred by the applicant – original
petitioner to extend the time in favour of the applicant to deposit
the amount, to be deposited pursuant to the order passed by this
Court dated 10.12.2010.
3. Having
heard learned advocates appearing on behalf of the respective parties
and as the application is not opposed by the learned counsel
appearing on behalf of the respondent, time to deposit the amount, as
per the order dated 10.12.2010 passed by this Court in main Special
Civil Application, is hereby extended upto 8th
February 2011. Rule is made
absolute to the aforesaid extent.
(M.R.
Shah, J.)
*menon
Top