Gujarat High Court Case Information System
Print
SCA/13368/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13368 of 2008
=========================================================
S
ARPAN ENTERPRISE & 1 - Petitioner(s)
Versus
THE
SABARKANTHA CO OP COTTON UNION LIMITED - Respondent(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for Petitioner(s) : 1 - 2.
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/11/2008
ORAL
ORDER
1. Mr.Nanavati,
learned Advocate for the petitioners does not press present Special
Civil Application, however, he has requested to extend the time to
deposit amount as ordered by the learned trial Court for further
period of 12 (twelve) weeks. In the facts and circumstance of the
case more particularly, as the petitioners were prosecuting present
Special Civil Application, time to deposit amount as ordered by the
learned trial Court vide impugned order is extended for
further period of 8 (eight) weeks from today.
2. With
these present Special Civil Application is disposed of. If respondent
? plaintiff is aggrieved by the present order of extension, it will
be open for the respondent to submit appropriate application before
this Court to reconsider the present order within a period of 3
(three) weeks from the date of receipt of present order. Direct
service is permitted today.
[M.R.Shah,J.]
satish
Top