Gujarat High Court High Court

Jam vs Unknown on 15 July, 2011

Gujarat High Court
Jam vs Unknown on 15 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3117/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3117 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8187 of 1993
 

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

 

JAM
VESALJI SAMATJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HM JADEJA for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3  
GOVERNMENT PLEADER for
Opponent(s) : 1, 
MR BN RAVAL for Opponent(s) : 2, 
None for
Opponent(s) : 3, 3.2.1, 3.2.2,3.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/07/2011 

 

ORAL
ORDER

Heard.

In view of the averments made in the application stating that on
19.10.2010 in the morning the learned advocate for the applicant
suddenly developed a pain in stomach regarding stone and due to very
acute pain the learned advocate was not in a position to even sit
properly, this Court is of the view that the matter is required to
be restored. Accordingly, the order dated 19.10.2010 passed by this
Court in Special Civil Application No. 8187 of 1993 is recalled and
the matter is restored to its original file. The application is
allowed accordingly.

Main
matter being Special Civil Application No. 8187 of 1993 to be placed
before the appropriate Court on 01.08.2011.

(K.S.JHAVERI,
J.)

niru*

   

Top