Gujarat High Court Case Information System
Print
MCA/27/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 27 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3585 of 2010
=========================================================
PRAKASHBHAI
DHIRAJLAL KOTAK - Applicant(s)
Versus
DEPUTY
COLLECTOR & 2 - Opponent(s)
=========================================================
Appearance
:
MR
RC KAKKAD for
Applicant(s) : 1,
None for Opponent(s) : 1 - 2.
MR RASHESH
RINDANI, Assistant Government Pleader for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 08/04/2011
ORAL ORDER
Heard
Mr. R.C.Kakkad, learned advocate appearing for the applicant and
Mr.Rashesh Rindani, learned Assistant Government Pleader appearing on
behalf of the respondent on an advance copy being served to the
Government Pleader’s Office. Considering the facts and circumstances
of the case and submissions of both the sides time is granted to make
the payment of 25% of the amount, on or before 18.4.2011 with a clear
cut understanding that if the amount is not paid on or before that
date, the application and/or reference which is stated to have been
pending stands dismissed without any further order.
With
this direction, this application is accordingly disposed off. Direct
service today is permitted.
(K. A. PUJ, J.)
kks
Top