Gujarat High Court High Court

Taluka vs Unknown on 4 July, 2008

Gujarat High Court
Taluka vs Unknown on 4 July, 2008
Bench: Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/1935/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1935 of 2008
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 13549 of 2004
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 13549 of 2004
 

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


 

TALUKA
DEVELOPMENT OFFICER - Applicant(s)
 

Versus
 

MOTIBHAI
SHANBHUBHAI KOLI & 1 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
HS MUNSHAW for Applicant(s) : 1, 
None for Opponent(s) : 1 -
2. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/07/2008 

 

ORAL
ORDER

Heard
learned advocate Mr.H.S.Munshaw for applicant. Considering the
averments made in this application, order dated 11.01.2005 dismissing
the petition for default is recalled. Special Civil Application
(Stamp) No.13549 of 2004 stands restored to file. Application is
disposed of accordingly.

Office
is directed to give regular number to Special Civil Application
(Stamp) No.13549 of 2004 and be listed on Board on 21st
July, 2008.

(Z.K.SAIYED,
J.)

ashish//