Gujarat High Court High Court

State vs Sheth on 11 May, 2010

Gujarat High Court
State vs Sheth on 11 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5199/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5199 of 2010
 

In


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1397 of 2010
 

In
CIVIL REVISION APPLICATION (STAMP NO.) No. 184 of 2009
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

SHETH
CONSTRUCTION CO., - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NIRAJ SONI, AGP for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/05/2010 

 

 
 
ORAL
JUDGMENT

Rule.

Learned advocate, Shri H.K.Parmar, waives service of notice of rule
on behalf of the respondent.

Present
application has been submitted by the applicant-State of Gujarat for
extension of time to deposit the amount of cost of Rs.15,000/-
(Rupees Fifteen Thousand Only) which the applicant was required to
be deposited on or before 4.5.2010.

Considering
the averments in the application to the effect that the time was
taken for getting necessary administrative approval and in-fact
cheque was ready on 4.5.2010, time to deposit the cost, as ordered
by this Court vide order dated 20th April, 2010 passed in
Civil Application No.1397 of 2010 is hereby extended upto 13th
May, 2010.

Rule is made
absolute accordingly. No costs.

(M.R.SHAH,
J.)

(ashish)

   

Top