Gujarat High Court High Court

Taraben vs Unknown on 29 March, 2011

Gujarat High Court
Taraben vs Unknown on 29 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/610/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 610 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11021 of 2000
 

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

 

TARABEN
RUSPING VASAVA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
JOY MATHEW for
Applicant(s) : 1 - 2. 
MR LR POOJARI, ASST. GOVERNMENT PLEADER for
Opponent(s) : 1, 
None for Opponent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/03/2011 

 

ORAL
ORDER

1. Present
Misc. Civil Application is filed to extend time of two weeks to make
representation, as per the order dated 17.01.2011 passed by this
Court in Special Civil Application No.11021 of 2000.

2. In
pursuance of the order dated 17.01.2011 passed by this Court in
Special Civil Application No.11021 of 2000, petitioners were required
to make representation to the District Collector within four weeks
from the date of order i.e. 17.01.2011.

3. It
is submitted by learned Advocate for the applicants that he had
instructed his clerk to apply for certified copy of the said order,
however, Clerk made mistake and applied for certified copy of another
Special Civil Application, therefore, applicants could not make
representation within time. It is requested to extend time to make
representation.

4. Having
heard learned Advocate for the applicants, present application is
allowed. Further time of two weeks is granted from today, to the
applicants, to make representation to the District Collector as per
the order dated 17.01.2011 passed by this Court in Special Civil
Application No.11021 of 2000.

[M.D.Shah,
J.]

satish

   

Top