Gujarat High Court Case Information System
Print
MCA/234720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2347 of 2008
In
FIRST
APPEAL No. 1824 of 2007
==========================================
KETAN
CONSTRUCTION COMPANY JIRAGADHANI DHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
==========================================
Appearance
:
MR KISHOR M
PAUL for Applicant(s) : 1,
MR AMIT P PATEL,
AGP for Opponent(s) : 1,
None for Opponent(s) : 2,
DS AFF.NOT
FILED (R) for Opponent(s) : 2.2.1,2.2.2 -
3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/10/2008
ORAL
ORDER
After
notice was issued by this Court, opponents have paid the principal
amount as per the order passed by this Court dated 25/04/2007 in
First Appeal No. 1824/2007.
Shri
Kishor Paul, learned advocate appearing on behalf of the applicant
has submitted that the order was passed by this Court one year
earlier and, therefore, the opponents are required to pay the
interest for the said period also. The same is not the subject
matter of the present application. Still, it will be open for the
applicant to initiate appropriate proceedings before appropriate
Court/forum for the same. However, as now the amount has already
been paid, the present Miscellaneous Civil Application is disposed of
with the above liberty.
(M.R.
SHAH, J.)
siji
Top