Gujarat High Court Case Information System
Print
CA/1221220/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12212 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 3606 of 2008
=========================================================
RAMESHCHANDRA
KANTILAL SHAH - Petitioner(s)
Versus
GOVERNMENT
OF INDIA & 18 - Respondent(s)
=========================================================
Appearance
:
MR
JR SHAH for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
19.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/10/2008
ORAL
ORDER
Heard
learned advocate Mr. J.R. Shah appearing on behalf of applicant.
The
present Civil Application is filed for condoning the delay of five
days in filing First Appeal.
The
suit is dismissed by Civil Court. However, the interim relief which
has been granted initially in favour of present applicant is remained
continue for a period of six weeks vide order dated 4th
September 2008. So, according to learned advocate Mr. J.R. Shah that
on 4th September 2008, Civil Court has extended earlier
interim relief for a period of six weeks which comes to an end on
today i.e. on 17th October 2008.
Therefore,
issue RULE returnable on
24th November 2008.
Meanwhile,
order passed by Civil Court on 4th September 2008
extending the interim relief upto six weeks which comes to an end on
today i.e. on 17th October 2008, is, now, further extended
upto 24th November 2008.
Direct
service is permitted for opponent Nos.2 and 3.
[H.K.
RATHOD, J.]
#Dave
Top