Gujarat High Court Case Information System
Print
SCA/1153/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1153 of 2010
=========================================================
DIC-NCC(JV)NAGARJUNA
CONSTRUCTION CO LTD - Petitioner(s)
Versus
SYNDICATE
BEARINGS PVT LTD - Respondent(s)
=========================================================
Appearance
:
MR
KG SUKHWANI for
Petitioner(s) : 1,
MR AKSHAY A VAKIL for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/02/2010
ORAL
ORDER
I
have heard Mr.K.G.Sukhwani, learned counsel for the petitioner and
Mr.Akshay A. Vakil, learned counsel for the respondent-caveator.
Mr.K.G.Sukhwani,
learned counsel for the petitioner states, upon instructions from
Shri Rajesh Verma, Manager (Administration) of the petitioner
company, that he may be permitted to withdraw the petition and if the
Court would extend the date for deposit of 75% of the suit amount, as
directed by the Trial Court, and direct the suit to be expedited, the
interest of justice would be served.
It
is brought to the notice of this Court by the learned counsel for the
petitioner that the time for deposit of 75% of the suit amount has
been extended upto 09.02.2010 by an order dated 22.01.2010. It is
also pointed out that in the impugned order the Trial Court itself
has directed that the suit be expedited.
On
the above submissions being made by the learned counsel for the
petitioner, it is directed that the time for deposit of the amount of
75% is extended upto 22.02.2010. Further, the suit shall be decided
as expeditiously as possible and without avoidable delay.
With
the above clarifications, the permission to withdraw the petition is
granted. The petition is disposed of as withdrawn.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top