Gujarat High Court High Court

V vs Unknown on 1 October, 2010

Gujarat High Court
V vs Unknown on 1 October, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2635/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 2635 of 2010
 

In


 

CIVIL
APPLICATION No. 7583 of 2009
 

In
FIRST APPEAL No. 2754 of 2009
 

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

 

V
B ELECTRICAL & AGENCIES PVT. LTD - Applicant(s)
 

Versus
 

FALXPRO
ELECTRICAL PVT. LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR P RAVAL for
Applicant(s) : 1, 
MR JB PARDIWALA for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/10/2010 

 

ORAL
ORDER

This
application has been filed for modification of the order dated
2-7-2010 passed in Civil Application No.7583 of 2009 in First Appeal
No.2754 of 2009 and for granting extension of three months’ time to
deposit the amount.

Heard
learned advocate, Mr.Jigar P.Raval for the applicant.

It
is submitted by Mr.Raval that due to financial crisis, the applicant
could not make payment within the prescribed time as ordered by this
Court. However, the applicant is now ready and willing to deposit
50% of the amount ordered by this Court and the remaining 50% within
three months hereafter. Learned counsel for the opponent,
Mr.Pardiwala, has no objection.

As
per the order dated 2-7-2010 passed by this Court, the applicant was
required to deposit Rs.7,01,723/- within three months of the order.
However, he failed to deposit within three months. However, now
since the applicant is ready to deposit the 50% of the amount
ordered by this Court and the balance 50% within three months, this
application is required to be allowed and the time is required to be
granted.

Time
to deposit the amount as ordered by this Court vide order dated
2-7-2010 is hereby extended for a period of three months. Registry
is directed to accept the cheque of Rs.3,50,862/- that will be given
by the applicant and the remaining amount within a period of three
months from today. This application is allowed only to the aforesaid
extent.

(M.D.SHAH,J.)

radhan

   

Top