Gujarat High Court Case Information System
Print
MCA/1837/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 1837 of 2009
In
CIVIL
REVISION APPLICATION No. 83 of 2007
=========================================
SUSHMABEN
RAJENDRAKUMAR JAISWAL - Applicant(s)
Versus
RAJENDRAKUMAR
RAMANLAL JAISWAL - Opponent(s)
=========================================
Appearance :
MR
GOVIND V PATEL for
Applicant(s) : 1,
SERVED BY RPAD - (N) for Opponent(s) : 1,
MR
NAYAN D PAREKH for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/11/2010
ORAL
ORDER
Shri
Nayan Parekh, learned advocate appearing on behalf of the opponent,
under instructions from the opponent, who is personally present in
the Court, has stated at the bar that he has brought Rs. 24,000/- to
be deposited with the Registry towards part arrears amount. He has
submitted that the said amount shall be deposited by tomorrow. He
has also requested to adjourn the matter for some time so as to
enable the opponent to clear the arrears. Hence, stand over to
06/12/2010. Let the opponent deposit further sum of Rs. 24,000/-,
which he has brought, with the Registry of this Court on or before
26/11/2010 and the same will be towards part arrears and let the
opponent deposit the entire balance arrears due and payable till date
on or before 06/12/2010. On deposit of the aforesaid amount of Rs.
24,000/- it will be open for the applicant to withdraw the same
without prejudice to the rights and contention to claim the entire
amount and the Registry is directed to pay the same to the applicant
by an account payee cheque on or before 01/12/2010.
(M.R.
SHAH, J.)
siji
Top