Gujarat High Court Case Information System
Print
CA/14462010/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1446 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10474 of 2009
=========================================
M/S
SHAGUN PROCESSORS PVT LTD - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================
Appearance :
MR
PR NANAVATI for Applicant(s) : 1,
MR RJ OZA for Opponent (s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 10/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Leave
to amend the cause-title.
The
Applicant has filed this application seeking extension of time to
deposit the sum of Rs.10 lacs in two installments of Rs.5 lacs each,
whereby the first installment shall be paid on or before 15.4.2010
and the second installment of the remaining amount be paid on or
before 15.6.2010.
Heard
Mr. P.R.Nanavati, the learned advocate appearing for the Appellant
and Mr. R.J.Oza, the learned Standing Counsel appearing for the
Opponents on an advance copy being served.
Pursuant
to the order passed by this Court on 30.12.2009, the Applicant has
to deposit Rs.5 lacs and also to file an undertaking. As per the
said order as well as undertaking, the Applicant is supposed to
deposit the balance amount on or before 15.2.2010. However, the
Applicant is not in a position to comply with the order passed by
this Court and prayed for extension of time.
Having
regard to the facts and circumstances of the case and considering
the averments made in the application, the time to deposit the
balance amount as per the order dated 30.12.2009, is extended to
31.3.2010.
It
is made clear that if the amount is not paid by 31.3.2010, the
petition itself stands dismissed.
With
this observation, this application is accordingly disposed of.
(K.A.Puj,J)
(Rajesh
H. Shukla,J)
Jayanti*
Top