Gujarat High Court High Court

Bansal vs Deputy on 8 February, 2010

Gujarat High Court
Bansal vs Deputy on 8 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3447/1992	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3447 of 1992
 

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

 

BANSAL
BROTHERS - Petitioner(s)
 

Versus
 

DEPUTY
SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MJ THAKORE for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/02/2010
 

ORAL
ORDER

This
Court at the time of admission hearing of the present petition has
passed the following order :

Notice
pending admission returnable on 30.07.1992. Ad interim relief in
terms of para 6(E). Notice as to interim relief also returnable on
that day.

This
Court while admitting the present petition has passed the following
order :

Amendment
allowed.

Rule.

Ad-in.relief granted earlier is confirmed.

By
way of aforesaid interim relief, the respondents
were restrained from encashing the bank guarantee. However, the
petitioner
has failed to extend the said bank
guarantee further. Thus, the petitioner
has remained successful in not allowing the respondents
to encash the bank guarantee,
which apparently seems to be made overreaching the process of the
Court.

In
view of the above, as a last chance, the matter is adjourned
to 25th February 2010.

(K.S.

Jhaveri, J)

Aakar

   

Top