Gujarat High Court Case Information System
Print
MCA/3034/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No.3034 of 2010
In
CIVIL
REVISION APPLICATION No.1105 of 1999
=========================================
UNION
OF INDIA - Applicant(s)
Versus
JAYANTILAL
JIVANDAS KANKHARA & 4 - Opponent(s)
=========================================
Appearance:
MR
NS SHEVADE for
Applicant(s): 1,
NOTICE SERVED for Opponent(s): 1,3 - 4.
MR AR
THACKER for Opponent(s): 1, 4,
DELETED for Opponent(s): 2,
MR
JANAK RAVAL, ASSISTANT GOVERNMENT PLEADER for Opponent(s):
5,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 19/10/2011
ORAL
ORDER
1. By
this application, the applicant seeks restoration of Civil Revision
Application No.1105/1999 which came to be dismissed for want of
prosecution as the learned advocate for the applicant was not present
when the matter was called out.
2. Heard
Mr. N.S. Shevade, learned advocate for the applicant, Mr. A.R.
Thacker, learned advocate for the contesting respondents and Mr.
Janak Raval, learned Assistant Government Pleader for the respondent
No.5 – State of Gujarat.
3. Having
regard to the averments made in the application, the application is
allowed. Civil Revision Application No.1105/1999 is hereby restored
to file. Rule is made absolute accordingly with no order as to
costs.
(
Harsha Devani, J. )
hki
Top