Gujarat High Court Case Information System
Print
MCA/632/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION -
FOR
RESTORATION No. 632 of 2011
In
WRIT
PETITION (PIL) No. 11 of 2010
=========================================
DHARMESHBHAI
CHHITABHAI PARMAR-NGO SAMAJ VIKAS PARIVAR TRUST - Applicant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================
Appearance :
MS
FARHANA Y MANSURI for Applicant(s) : 1,
MR P.K. JANI, GOVERNMENT
PLEADER for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
MCA has been preferred for restoration of writ petition (PIL) No. 11
of 2010, which was dismissed for non-removal of defect. The
petitioner has taken the plea that he was suffering from difficulty
and he could not remove office objection within the time prescribed
by the Court. Taking into consideration the stand taken by the
petitioner, we allow MCA and restore writ petition (PIL) No. 11 of
2010 to its original file. Defects to be removed by 15.4.2011,
failing which this order shall stand recalled. The writ petition
(PIL) No. 11/10 be posted on 9.5.2010. MCA stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top