Gujarat High Court Case Information System
Print
SCA/788/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 788 of 2010
=========================================================
YEZDI
SAVKASHA TADIWALA & 1 - Petitioner(s)
Versus
VIGHNESHWAR
ESTATE CO OPERATIVE SERVICE SOCIETY LTD & 2 - Respondent(s)
=========================================================
Appearance :
MR
BALRAM D JAIN for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 01/02/2010
ORAL
ORDER
Mr.Jain,
learned counsel for the petitioners states that the petitioners are
not pressing the present petition since the suit is pending before
the learned nominee. However, he submitted that as per the order of
the Tribunal, the amount was to be paid on or before 15.01.2010,
which was tendered as stated by him, but was not accepted by the
Society subsequently.
Considering
the facts and circumstances, if the time to deposit the amount as
per the order of the lower authority is extended till 10.02.2010,
no prejudice will be caused. Hence, extended accordingly and the
petitioner shall deposit the said amount with the Society by Demand
Draft or Banker’s cheque. The other part of the order shall remain
the same. The petition shall stand disposed of accordingly. D.S.
permitted.
(JAYANT PATEL, J.)
*bjoy
Top