Gujarat High Court High Court

Ambalal vs Bharat on 18 April, 2011

Gujarat High Court
Ambalal vs Bharat on 18 April, 2011
Author: R.S.Garg,&Nbsp;Honourable Mr.Justice R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

OJMCA/76/2005	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

MISC.
CIVIL APPLICATION No. 76 of 2005
 

 


 

In


 

 


 

O.J.APPEAL
No. 14 of 1993
 

 
 


 

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

 

AMBALAL
G. DOSHI & 2 - Applicant(s)
 

Versus
 

BHARAT
TRADERS & 1 - Respondent(s)
 

==============================================================
 
Appearance
:  
MR
MEHUL S SHAH for
Petitioner No(s).: 1,2,3. 
MR
SURESH M SHAH for
Petitioner No(s).: 1,2,3. 
M/S.VYAS
ASSOCIATES for
Respondent No(s).: 1. 
None for Respondent No(s).:
2. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.S.GARG
		
	
	 
		 
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

 

			
		
	

 

Date
: 23/08/2005 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.S.GARG)

After
going through the application and the affidavit filed by the advocate
concerned, we are of the considered opinion that the appellant has
made out a sufficient cause for restoration of O.J. Appeal No.14 of
1993. O.J.Appeal No. 14 of 1993 is accordingly restored.

[R.S.

GARG, J.]

[RAVI
R. TRIPATHI, J.]

pirzada/-

   

Top