Gujarat High Court Case Information System Print MCA/748/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 748 of 2011 In FIRST APPEAL (STAMP NUMBER) No. 2979 of 2010 ========================================= SUNILBHAI CHHANBHAI SAHANI & 4 - Applicant(s) Versus GUJARAT STATE ROAD TRANSPORT CORPORATION - Opponent(s) ========================================= Appearance : MR.HIREN M MODI for Applicant(s) : 1 - 5. RULE SERVED for Opponent(s) : 1, ========================================= CORAM : HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 01/08/2011 ORAL ORDER
Rule.
The present Civil Application has
been filed by the Applicants for restoration of the main matter and
recalling the order passed earlier in First Appeal (Stamp) No.2979
of 2010 dated 30.12.2010 by which the Appeal has been dismissed for
non-prosecution.
Heard learned Advocate Mr. Hiren
M. Modi for the Applicants.
In view of the reasons stated and
the undertaking to pay the Court Fee within a week, the present
Misc. Application deserves to be allowed. The prayer in terms of
paragraphs 8(A) and 8(B) is granted.
The main matter, i.e. First Appeal
(Stamp) No. 2979 of 2010 is ordered to be restored to the file, and
the order by which the matter has been dismissed for
non-prosecution, is hereby recalled.
Rule is made absolute.
(Rajesh
H. Shukla,J)
Jayanti*
Top