Gujarat High Court High Court

Harijan vs Unknown on 11 January, 2010

Gujarat High Court
Harijan vs Unknown on 11 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3185/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3185 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 13409 of 2008
 

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


 

HARIJAN
JAYABEN TEJABHAI & 4 - Applicant(s)
 

Versus
 

MAMLATDAR
& 7 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
KD VASAVADA for Applicant(s) : 1 - 5. 
MS VS PATHAK, AGP  for
Opponent(s) : 1, 
None for Opponent(s) : 2 -
8. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

					Date
: 11/01/2010 

 

 
ORAL
ORDER

On
10.12.2009 a conditional order was made. The office has reported
that the applicant has not complied with the said order by the
stipulated date namely 17.12.2009.

When
the matter was called out in the first round, a request was made on
behalf of the learned Advocate for the applicant to keep back the
matter. Despite the matter having been called out in the second
round, none is present on behalf of the applicant. In the
circumstances, the order dated 10.12.2009 having not been complied
with, the application does not require to be proceeded with and is
accordingly rejected.

(
D.A. MEHTA, J. )

Before
the aforesaid order could be signed learned Advocate for the
applicant appears and prays for extension of time to comply with the
order dated 10.12.2009.

As
a final opportunity the time for making payment as directed in order
dated 10.12.2009 is extended upto 18.01.2010. In the event of
failure to comply with the order dated 10.12.2009 within the extended
period the matter shall stand rejected without further reference to
the Court.

(
D.A. MEHTA, J. )

syed/

   

Top