Gujarat High Court Case Information System
Print
CA/4275/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 4275 of 2011
In
FIRST
APPEAL No. 316 of 2011
=========================================================
EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
Versus
HARKANT
SHANTILAL DAVE & 2 - Respondent(s)
=========================================================
Appearance :
MR
SACHIN D VASAVADA for
Petitioner(s) : 1,
MR KM PATEL, SR.ADVOCATE FOR MR VARUN K.PATEL
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/04/2011
ORAL
ORDER
Heard
Mr.S.D.Vasavada, ld.advocate for the applicant and Mr.K.M.Patel,
ld.sr.counsel with Mr.Varun K.Patel, ld.advocate for the respondent.
The instant
application is filed for two folded reliefs, namely, extension of
time to deposit the amount pursuant to the earlier order dated
1.3.2011 passed in C.A. No.1612 of 2011 as well for fixing the date
for final hearing of the appeal, which came to be admitted on
1.3.2011.
Having considered
the submissions advanced on behalf of both the sides and considering
the order dated 1.3.2011 passed in C.A.No.1612 of 2011, the instant
application deserves to be allowed, only in part, qua the relief
regarding the extension of time.
The order dated
1.3.2011 passed in C.A.No.1612 of 2011 directing the appellant to
deposit the required amount, as per said order, is extended upto
11.4.2011. The rest of the order dated 1.3.2011 is not disturbed.
The application stands disposed of accordingly.
(J.C.UPADHYAYA,
J.)
(binoy)
Top