Gujarat High Court
Bhikhabhai vs Unknown on 30 June, 2010
Gujarat High Court Case Information System
Print
MCA/1487/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1487 of 2010
In
STAMP
NUMBER (SPL.C.A.) No. 4885 of 2010
=========================================================
BHIKHABHAI
DALABHAI CHAVDA - Applicant(s)
Versus
LILABEN
D/O SHANAJI MOTIJI & 12 - Opponent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Applicant(s) : 1,
None for Opponent(s) : 1 -
13.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/06/2010
ORAL
ORDER
Heard
learned advocate Mr.K.V. Shelat for the applicant. Taking into
consideration the fact that the learned advocate has filed his
affidavit and for the contents of the application, the Misc. Civil
Application is allowed. The main matter is restored to the file.
2. Two
days time is granted to remove office objections. If the objections
are not removed on or before 2nd July 2010, the matter
shall stand dismissed for non prosecution.
(RAVI
R. TRIPATHI, J.)
karim
Top