Gujarat High Court High Court

Sardar vs State on 23 August, 2010

Gujarat High Court
Sardar vs State on 23 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2034/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2034 of 2010
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 14106 of 2009
 

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


 

SARDAR
VALLABHBHAI SAMAJ SEVA TRUST - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================
 
Appearance : 
MR
NIRAV C THAKKAR for
Applicant(s) : 1, 
MR. DAVE, AGP for Opponent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/08/2010 

 

ORAL
ORDER

Rule.

Shri Dave, learned AGP waives service of notice of Rule on behalf of
respondent State. In the facts and circumstances of the facts, the
application is taken up for final hearing today.

Application
has been preferred by the present applicant-original petitioner to
restore main Special Civil Application, which came to be dismissed
for default for non prosecution for non removal of office objections.
Shri Nirav Thakkar, learned advocate for the applicant has assured
the Court that office objections be removed on or before 17th
August, 2010. Hence, present application is allowed and the Special
Civil Application No. 14106 of 2009 is restore to file and time to
remove office objections is granted upto 17th August 2010.
Registry is directed to notify the main matter for admission hearing
on 18th August, 2010 as agreed by the learned advocate for
the petitioner. Rule is made absolute to the aforesaid extent.

(M.R.SHAH,
J.)

kaushik

   

Top