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