Gujarat High Court Case Information System
Print
MCA/273/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 273 of 2010
In
APPEAL
FROM ORDER No. 268 of 2004
=========================================================
SWAMI
DHYANDEV BACKWARD CLASS DEVELOPMENT UNION - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Opponent(s)
=========================================================
Appearance
:
MR
VM DHOTRE for
Applicant(s) : 1,
MS MAITHILI MEHTA, Assistant Government Pleader
for Opponent(s) : 1 - 2.
MR H AHMED for Opponent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 11/02/2010
ORAL ORDER
The
applicant has filed this application seeking extension of time for
payment of 50% of the amount of Rs.13,50,000/- which was to be paid
within three months from the date of the order dated 10.11.2009. The
said period expired on 8.2.2010 and yet the amount has not been paid.
The Court while passing the order on 10.11.2009 in Appeal From Order
No.268 of 2004 observed that if the amount is not paid as directed by
the Court the interim protection granted by this Court shall stand
vacated. Since the amount has not been paid and Court is not inclined
to grant any extension the stay granted by this Court as per the
order dated 10.11.2009 stands vacated. This application is
accordingly rejected.
By
way of grace only and on sympathetic ground, if the first
installment of the amount as directed by this Court is paid on or
before 11.3.2010 the above order would not come into force. The
second installment should be paid as per the direction contained in
the order dated 10.11.2009.
(K. A. PUJ,
J.)
kks
Top