Gujarat High Court Case Information System
Print
OJMCA/98/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 98 of 2008
In
STAMP
NUMBER No. 1634 of 2008
=========================================================
AMITA
CONSTRUCTION - Applicant(s)
Versus
THE
BHUJ MERCANTILE CO OPERATIVE BANK LTD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Applicant(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/10/2008
ORAL
ORDER
Present
application is filed to restore Arbitration Petition (Stamp) No.1634
of 2008 which was dismissed for non-prosecution due to non-removal of
office objections.
Shri
N.M.Kapadia, learned advocate for the applicant has submitted that
the office objections will be removed on or before 10th
November, 2008. Under the circumstances and considering the averments
in the application, the application is allowed. The Arbitration
Petition (Stamp) No.1634 of 2008 is restored to file. Time to remove
office objection is granted upto 10th November, 2008. No
further time shall be granted.
(
M.R. SHAH, J. )
syed/
Top