Gujarat High Court Case Information System
Print
MCA/3611/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3611 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7007 of 1992
=========================================================
JYOTIBEN
MANHARLAL BHATT & 1 - Applicant(s)
Versus
BHUJ
NAGARPALIKA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Applicant(s) : 1 - 2.
MR YS MANKAD for Opponent(s) : 1,
None
for Opponent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/01/2011
ORAL
ORDER
Leave
to amend the prayer clause is granted.
This
application has been filed with a prayer to recall order dated
29.04.2006, whereby, Special Civil Application No.7007 of 1992 has
been dismissed for default, and to restore the said petition to its
original status.
I
have heard Mr.P.H.Pathak, learned advocate for the applicants
(original petitioners). For reasons stated therein, the prayer made
in the application deserves to be granted.
Accordingly,
delay in filing the application is condoned and it is directed that
Special Civil Application No.7007 of 2010 be restored to its original
status on file.
The
application is disposed of in the above terms.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top