Gujarat High Court High Court

Hariprasad vs Unknown on 16 February, 2010

Gujarat High Court
Hariprasad vs Unknown on 16 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/296/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 296 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7183 of 2009
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

HARIPRASAD
GANESH NARAYAN MALPANI - Applicant
 

Versus
 

PRESIDING
OFFICER & 7 - Opponents
 

=================================================
 
Appearance : 
MR
PH PATHAK for Applicant: 
MR JB PARDIWALA for Opponent : 1, 
MR.
NEERAJ SONI, LD. AGP for Opponent : 2, 
MR. K.R. KOSHTI for
Opponents : 3 - 9. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/02/2010 

 

 
 
ORAL
JUDGMENT

RULE.

Shri K.R. Koshti waives service of notice of rule. The rule is fixed
forthwith.

As
agreed between learned advocate of the parties, the applicant
herein above shall deposit the entire amount of Rs.2,00,000/- (Rs.
Two lakhs only) on or before 19/2/2010 by demand draft / Bankers
cheque, and also deposit an amount of Rs.35,000/- (Rs. Thirty five
thousand only) by way of demand draft / Bankers cheque as cost of
this application by 19/2/2010. The Registry of the concerned Court
where the amount is so deposited shall disburse the amount of
Rs.35,000/- which is awarded by way of cost for this application to
the workmen who have been named in this application at Sr. No. 3 to
9 on proper verification by account payee cheque.

On
the above conditions the time is extended. Now, if the amount is so
deposited by 19/2/2010 the original time of depositing the amount
which was expiring on 30/1/2010 shall stand extended to 19/2/2010.
Accordingly this application is disposed of. Rule made absolute.
Direct service permitted today.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top