Gujarat High Court
The vs Unknown on 17 July, 2008
Gujarat High Court Case Information System
Print
MCA/2026/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 2026 of 2008
In
SPECIAL
CIVIL APPLICATION No. 6611 of 2008
=========================================================
THE
SUPERINTENDENT OF STAMPS - Applicant(s)
Versus
AASHITA
RAKESHBHAI MODI - Opponent(s)
=========================================================
Appearance
:
Mr
Vinay Pandya, Asstt.OVERNMENT PLEADER for
Applicant(s) : 1,
MR NIRAL R MEHTA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/07/2008
ORAL
ORDER
Rule.
By
way of this application, the present applicant prays for extension of
time to comply with the order of this Court passed on 13.5.2008 in
Special Civil Application No.6611 of 2008.
Heard
the learned advocate for the applicant and the learned APP for the
opponent. This application is allowed. Prayer in terms of para 5 (A)
is granted. Rule is made absolute accordingly.
[M.D.
SHAH, J.]
msp
Top