Gujarat High Court High Court

Indravadan vs Unknown on 21 October, 2010

Gujarat High Court
Indravadan vs Unknown on 21 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2862/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2862 of 2010
 

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

 

INDRAVADAN
DHANJIBHAI THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KANUBHAI I PATEL for
Applicant(s) : 1, 
GOVERNMENT PLEADER for Opponent(s) : 1, 
None
for Opponent(s) : 2, 
MR GIRISH D BHATT for Opponent(s) : 3 - 4. 
MR
BD KARIA for Opponent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. KI Patel for applicant original petitioner,
learned AGP Mr. AL Sharma for opponent no.1, learned Advocate MR. GD
Bhatt for opponent NO.3 and 4 as well as learned Advocate Mr. Karia
for opponent no.5.

This
application is filed by applicant original petitioner for recalling
order of this court dated 18th October, 2010 passed in
Special Civil Application No. 5134 of 2010 with Civil Application NO.
5482 of 2010 in said petition wherein matters have been dismissed by
this Court for default because of absence of advocate for petitioner.

I
have considered submissions made by all learned advocates who are
appearing for respective parties. I have also considered averments
made in this application and considering it, order passed by this
court dated 18th October, 2010 in Special Civil
Application No. 5134 of 2010 with Civil Application NO. 5482 of 2010
is hereby recalled and both matters are restored to original file
with all original attached orders. Accordingly, present Miscellaneous
Civil Application is disposed of.

(H.K.

Rathod,J.)

Vyas

   

Top