Gujarat High Court High Court

Rameshbhai vs Unknown on 24 October, 2008

Gujarat High Court
Rameshbhai vs Unknown on 24 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2746/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2746 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4652 of 2006
 

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

 

RAMESHBHAI
LALABHAI MAKWANA - Applicant(s)
 

Versus
 

PRAVINBHAI
VADILAL MISTRI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Hakim on behalf of applicant.

The
present application is filed with a prayer to condone delay of 541
days in filing appeal and to recall order passed by this Court on
21/2/2007, where FA(ST) dismissed in default as office objection is
not removed in time.

Considering
submission and averment made in this application followed with
affidavit. The delay of 541 days is condone in the interest of
justice and order passed by this Court on 21/2/2007 in FA(ST) no.
4652/2006 is restored to original file.

Office
objection, if any, is to be removed on or before 1/12/2008, failing
which matter will dismiss in default without reference to the Court.

Accordingly,
present application is disposed of.

(H.K.RATHOD,
J)

asma

   

Top