Gujarat High Court Case Information System
Print
MCA/2203/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2203 of 2011
In
LETTERS
PATENT APPEAL No. 3046 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10853 of 2010
======================================
THAKER
JAGRUTIBEN VISHNUPRASAD - Applicant
Versus
STATE
OF GUJARAT & 2 - Opponents
======================================
Appearance
:
MR
VK JOSHI for Applicant.
MR NJ SHAH, Assistant Government Pleader
for Respondent Nos.1 & 3.
MR HS MUNSHAW for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
By
way of the present application, the applicant seeks restoration of
Letters Patent Appeal No.3046 of 2010 which came to be dismissed for
non-removal of office objections by order dated 23.12.2010.
2. Mr.
V. K. Joshi, learned counsel for the applicant has stated that the
applicant will remove the office objections within two weeks from
today.
3. In
the above view of the matter, this application is allowed. Letters
Patent Appeal No.3046 of 2010 is restored to file. The applicant is
directed to remove office objections within
two weeks from today.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top