Gujarat High Court Case Information System
Print
CA/5820/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5820 of 2009
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 865 of 2009
In
MISC.CIVIL APPLICATION (STAMP NUMBER) No. 2275 of
2007
======================================
UNION
OF INDIA THROUGH JOINT SECRETARY & 1 - Petitioners
Versus
GUJARAT
HEAVY CHEMICALS LTD & 1 - Respondents
======================================
Appearance :
MR
P.S.CHAMPANERI, LD. ASSISTANT SOLICITOR GENERAL OF INDIA for the
Petitioners.
None for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/06/2010
ORAL
ORDER
1. Mr.Champaneri,
learned Assistant Solicitor General of India does not press the
present application to review the order passed by the learned Single
Judge to deposit Rs.2,000/- while allowing the Union of India to file
affidavit-in-reply. However, he has requested to grant some time to
comply with the order and to deposit the amount of cost.
2. In
the facts and circumstances of the case, the applicants are hereby
granted further four weeks time to comply with the order passed by
the learned Single Judge.
With
this, the present Civil Application is disposed of. No costs.
[M.R.SHAH,J]
*dipti
Top