Gujarat High Court High Court

Rashtriya vs Gujarat on 10 June, 2008

Gujarat High Court
Rashtriya vs Gujarat on 10 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/6564/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No.6564 of 2008
 

 
=========================================================


 

RASHTRIYA
SWABHIMAN INDRAPRAS-THA - TRUST - Petitioner(s)
 

Versus
 

GUJARAT
STATE SELF FINANCE PTC & CPED COLLEGE ASSOCIATION & 2 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
VH DESAI for Petitioner(s) : 1, 
MR HJ NANAVATI
for Respondent(s) : 1, 
MR KL PANDYA, AGP for Respondent(s) :
2, 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/06/2008 

 

 
ORAL
ORDER

The
present application is preferred with a request for extension of time
to comply with the direction of the order dated 08/05/2008.
Considering the averments made in the application and the order dated
30/05/2008 passed in Miscellaneous Civil Application No.1698/2008,
the application is allowed. Time to comply with the direction of the
order dated 08/05/2008 is extended till 11th June, 2008.
The application stands disposed of accordingly.

Direct
service is permitted.

(K.M.

THAKER, J.)

Rajendra