Gujarat High Court Case Information System
Print
OJMCA/74/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 74 of 2011
In
MISC.
CIVIL APPLICATION No. 15 of 2008
In
CIVIL APPLICATION No. 173 of 2000
=========================================
COMMISSIONER
OF CENTRAL EXCISE& CUSTOMS - Applicant(s)
Versus
KAMLA
DYING & PRINTING WORKS - Respondent(s)
=========================================
Appearance :
MR
GAURANG H BHATT for
Applicant
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/05/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
By
this application, the applicant seeks extension of time for
depositing Rs.1,500/- with the Gujarat High Court Legal Services
Committee, and accordingly, seeks modification of the order dated
18.2.2008 passed in O.J.M.C.A. No.15 of 2008, and seeks a direction
to the Gujarat High Court Legal Services Committee to accept the
demand draft No.199135 dated 14.3.2011, State Bank of India, Surat
for Rs.1,500/- drawn in its favour.
Heard
Mr.Gaurang Bhatt, learned Standing Counsel for the applicant.
Having
regard to the averments made in the application, the time limit for
depositing the amount of Rs.1,500/- as directed by order dated
18.2.2008 passed in O.J.M.C.A. No.15 of 2008, deserves to be
extended.
In
the light of the aforesaid, the application is allowed in the
following terms:
In
case the applicant deposits the demand draft No.199135 dated
14.3.2011, State Bank of India, Surat for Rs.1,500/- with the
Gujarat High Court Legal Services Committee pursuant to the
direction given by order dated 18.2.2008 passed in O.J.M.C.A. No.15
of 2008, on or before 16th May 2011, the same shall be
treated as sufficient compliance of the direction issued by this
Court in the said order. Accordingly, on production of the receipt
thereof on record of O.J.M.C.A. No.15 of 2008, the same shall stand
restored to file.
The
application stands disposed of accordingly, with no order as to
costs.
[HARSHA
DEVANI, J.]
[Z.K.SAIYED,
J.]
parmar*
Top