Gujarat High Court Case Information System
Print
CA/4783/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4783 of 2010
In
FIRST
APPEAL No. 1194 of 2010
=========================================================
ORIENTAL
INSURANCE COMPANY LTD(SUBSIDAIRY OF GENERAL INSU. - Applicant
Versus
MAFABHAI
RAMABHAI THAKORE & 6 - Respondents
=========================================================
Appearance :
MS
KARUNA V RAHEVAR for
Applicant
RULE NOT RECD BACK for Respondents : 1 - 6.
- for
Respondent:
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/09/2010
ORAL
ORDER
Learned
advocate for the applicant states that order dated 10.8.2010 passed
by this Court (Coram: Ravi R. Tripathi, J.) for depositing the amount
could not be communicated, hence the amount was not deposited. The
request was made for extension of time, which came to be granted by
this Court (Coram: D.A. Mehta, J.) vide order dated 6.9.2010.
However, the amount has not been deposited. Ordinarily, the Court
would not have extended the stay and extended the time for depositing
the amount. However, learned advocate has candidly submitted that
there was some communication gap and therefore the amount could not
be deposited and submitted that week’s time be granted so that the
amount could be deposited. At her request and as a last opportunity,
the amount may be directed to be deposited on or before 21.9.2010.
Matter may come up for hearing on 22.9.2010.
(S.R.BRAHMBHATT,
J.)
pallav
Top