Gujarat High Court Case Information System
Print
MCA/2396/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2396 of 2008
In
MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 767 of 2008
In
SPECIAL CIVIL APPLICATION No. 4036 of 2007
=========================================================
GUJARAT
WATER SUPPLY & SEWERAGE BOARD & 2 - Applicant(s)
Versus
COMMISSIONER
& 1 - Opponent(s)
=========================================================
Appearance
:
MR
MEHUL H RATHOD for
Applicant(s) : 1
- 3.
MR
NIRAL R MEHTA for
Opponent(s) : 1,
MR
MURALI N DEVNANI for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/09/2008
ORAL
ORDER
1. Heard learned advocate Mr.Mehul Rathod for the applicant and learned advocate Mr.M.N.Devnani for respondent No.2.
2. Present application is filed with a prayer to extend the time to comply with the direction issued by this Court on 15.2.2008 in MCA No.767 of 2008.
3. Considering the submissions made by all the learned advocates and considering the averments made in this application, prayer made in Para.7(a) is grated being a last chance to the applicant. Accordingly present Misc. civil application is disposed.
4. But, this being a formal extension, same is considered by this Court and aforesaid order is passed by this Court, even though there is a sick note of learned advocate Mr.Niral Mehta.
(H.K.Rathod,J.)
(vipul)
Top