Gujarat High Court High Court

Asrafbhai vs Unknown on 18 October, 2011

Gujarat High Court
Asrafbhai vs Unknown on 18 October, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1233/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1233 of 2011
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 236 of 2010
 

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

 

ASRAFBHAI
SATTARBHAI - Applicant(s)
 

Versus
 

ABIDALI
FIDAHUSEN BHARMAL & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MB PARIKH for
Applicant(s) : 1, 
None for Opponent(s) : 1 - 4, 4.2.1, 4.2.2,
4.2.3,4.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
 
ORAL
ORDER

By
this application, the applicant seeks restoration of Second Appeal
(Stamp) No.236 of 2010 which came to be dismissed for want of
prosecution on account of non-removal of office objections within the
time limit stipulated by order dated 25.1.2011.

Heard
Mr.Minesh Parikh, learned advocate for the applicant.

Having
regard to the averments made in the application, the application is
allowed. Second Appeal (Stamp) No.236 of 2010 is hereby restored to
file. The application stands disposed of accordingly. The office
objections be removed on or before 21.10.2011.

(Harsha
Devani,J)

pathan

   

Top