Gujarat High Court High Court

Kishor vs Ambalal on 15 April, 2011

Gujarat High Court
Kishor vs Ambalal on 15 April, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10645/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING STAY No. 10645 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8617 of 2010
 

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


 

KISHOR
G SALUNKE & 4 - Petitioner(s)
 

Versus
 

AMBALAL
SARABHAI ENTERPRISES LIMITED & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
MS MANSURI for
Petitioner(s) : 1 - 5. 
MS MEGHA JANI for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 20/01/2011 

 

ORAL
ORDER

Ms.

Megha Jani, learned Advocate submits that the Affidavit-in-Reply
filed by respondent No.3 has been received only on 19.01.2011. The
Affidavit-in-Reply contain allegations which are required to be dealt
with and, hence, despite there being order of 12.1.2011 passed in
Civil Application, she has constrained to seek time so that reply
could be filed. This request is strongly objected by Mr. Mansuri,
learned Advocate for respondent No.3 on the ground that advance copy
was served a day ahead of the hearing and therefore, when there was
an order of 12.1.2011 specifying that no time shall be granted the
petitioner and opponent in the application should have been ready
with the rejoinder, if any. The Court has recorded the request and
objection. The Court is of the view that time deserved to be granted.
Accordingly the time is granted. At the request of Ms. Jani the
matter is kept on 24.2.2011. Rejoinder if
any, shall be served to the otherside on or before 23.2.2011. The
matter is adjourned to 24.2.2011. The Court is again of the view that
let there be an observation that Counsel will appreciate the
observation of the Court in true spirit for not seeking the time.

Sd/-

(S.R.

Brahmbhatt, J.)

M.M.BHATT

   

Top