Gujarat High Court High Court

Power vs Unknown on 16 March, 2010

Gujarat High Court
Power vs Unknown on 16 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/605/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 605 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6403 of
2003 
=========================================================

 

POWER
BUILD LIMITED - Applicant(s)
 

Versus
 

GUJARAT
STATE COOPERATIVE MARKETING FEDERATION LIMITED - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RAVINDRA SHAH for
Applicant(s) : 1, 
MS JIRGA D JHAVERI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 16/03/2010 

 

ORAL
ORDER

1. This
application has been filed with a prayer to recall order dated
09.03.2010 and to restore Special Civil Application No.6403 of 2003,
to its original position on file and also to restore the interim
relief which was operating therein. The aforesaid petition was
dismissed for default on 09.03.2010.

2. I
have heard Mr. Ravindra Shah, learned Counsel for the petitioner and
perused the averments made in the application.

3. It
is submitted by Mr. Shah that Special Civil Application 6403 of 2003,
was not reflected on his Board on 09.03.2010 and, therefore, he was
not in a position to attend the Court, as he was not aware about the
listing of the matter. A copy of the Cause List dated 09.03.2010 of
the learned Advocate is attached as Annexure-A
to the application. Having perused the averments made in the
applicant and having perused the contents of Annexure-A ,
the interest of justice would be met if the prayer made in the
application is granted.

4. Accordingly,
the application is allowed. The order dated 09.03.2010 is recalled
and Special Civil Application No.6403 of 2003 is restored to its
original status on file. The interim relief, which was operating in
the petition, also stands restored. The application is disposed of in
the above terms.

(SMT.

ABHILASHA KUMARI, J.)

Umesh/

   

Top