Gujarat High Court High Court

Vijaybhai vs While on 25 February, 2011

Gujarat High Court
Vijaybhai vs While on 25 February, 2011
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3495/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 3495 of 2010
 

In


 

APPEAL
FROM ORDER No. 132 of 2009
 

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

VIJAYBHAI
LAXMANBHAI DESAI - Applicant
 

Versus
 

DHIRENKUMAR
LALBHAI SHAH & 14 - Opponents
 

=================================== 
Appearance
: 
MR
ASHISH H SHAH for Applicant. 
None for
Opponents. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 25/02/2011 
ORAL ORDER

While
disposing of the Appeal From Order on 06.11.2009, the present
applicant / original respondent No.1 in Appeal From Order was
directed to deposit an amount of Rs.3.50 Lacs before the Trial Court
within three weeks from the date of the said order. The said amount
could not be deposited in time. Hence, the applicant has moved the
present application for extension of time way back on 05.12.2009.
However, the same was not circulated for an order from this Court.
Even the copy of this application is not served on the other side.

In
the above view of the matter, the applicant is hereby directed to
serve the copy of this application to the learned advocate appearing
for the opponents / original appellants in Appeal From Order and
shall also place on record the information as regards the status of
the suit. S.O. to 04.03.2011.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top