Gujarat High Court High Court

Javanji vs Unknown on 13 December, 2010

Gujarat High Court
Javanji vs Unknown on 13 December, 2010
Author: Akshay H.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/272/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 272 of 2007
 

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

 

JAVANJI
SOMAJI THAKOR & 1 - Applicant(s)
 

Versus
 

SHANKER
DHULAJI MENA (ADIVASI) & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT C NANAVATI for
Applicant(s) : 1 - 2. 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKSHAY H.MEHTA
		
	

 

	  
Date : 08/02/2007 

 

 
ORAL
ORDER

1. This
is an application praying for restoration of First Appeal No.6918 of
1999.

2. Having
gone through the contents of the application and having heard Mr.
Amit Nanavati learned advocate for the applicants, it appears that
the learned advocate was prevented by valid reasons from appearing
when the matter was called out. Hence, order dated 6th
February, 2007 is recalled and the appeal is restored to file for
final disposal on merits.

3. In
view of the above, the application stands disposed of accordingly.

[Akshay
H. Mehta, J.]

/phalguni/

   

Top