Gujarat High Court
M vs Laxmi on 22 March, 2011
Gujarat High Court Case Information System
Print
FA/274/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 274 of 2008
=========================================================
M
R F LTD THRO' POA MANI K. - Appellant(s)
Versus
LAXMI
ENTERPRISES & 1 - Defendant(s)
=========================================================
Appearance
:
MR
AD DESAI for
Appellant(s) : 1,LOPA M BHATT for Appellant(s) : 1,
MR AMAR N
BHATT for Defendant(s) : 1,
RULE UNSERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/03/2008
ORAL
ORDER
Ms.
Lopa Bhatt for Mr. A.D. Desai for the appellant states that the
decretal amount could not be deposited as per the directions given by
this Court on 4th March 2008, and, therefore, if time to
deposit the amount be extended for a period of one week, the amount
will be deposited in this Court. The request is granted. Time to
deposit the decretal amount is extended till 4th April
2008.
The
matter be listed on 4th April 2008.
mathew [H.B.ANTANI,
J.]
Top