Gujarat High Court Case Information System
Print
MCA/41/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 41 of 2010
In
FIRST APPEAL No. 2126 of 1992
To
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 54 of 2010
In
FIRST APPEAL No. 2139 of 1992
=========================================================
MEHSANA
DISTRICT PANCHAYAT - Applicant(s)
Versus
PATEL
GOVINDBHAI NARANDAS & 5 - Opponent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Applicant(s) : 1,
MR TEJAS P SATTA for Opponent(s) : 1,
None
for Opponent(s) : 2 - 4, 6,
MR AL SHARMA AGP for Opponent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/01/2010
ORAL
ORDER
Heard
learned advocate Mr. HS Munshaw on behalf of applicant original
appellant, learned advocate Mr. Satta appearing for respondent
claimant, learned AGP Mr. Sharma appearing for respondent State.
The
present group of application are preferred by applicant with a
prayer to extend time for depositing amount as awarded by Reference
Court, Mehsana upto 30/4/2010.
I
have considered submission made by learned advocates and averment
made in present group of application as according to applicant,
prompt action for compliance of judgment of this Court and even
higher authority also done needful without delay of single day due
to entire administrative procedure is to be followed, this
applications are filed.
Looking
to efforts made by applicant after receiving copy of judgment of
this Court, time which was granted by this Court in group of first
appeal no. 2126/92 by judgment and order dated 6/11/2009 is further
extended upto 31/3/2010.
In
view of above observation and direction present group of appeals are
disposed of.
(H.K.RATHOD,
J)
asma
Top