Gujarat High Court High Court

Desaibhai vs Unknown on 3 September, 2010

Gujarat High Court
Desaibhai vs Unknown on 3 September, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1983/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1983 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10799 of 2009
 

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

 

DESAIBHAI
DAHYABHAI PARMAR - Applicant(s)
 

Versus
 

NARANBHAI
SHABHAIBHAI PARMAR - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SHAILESH C SHARMA for
Applicant(s) : 1, 
MR MRUGEN K PUROHIT for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/09/2010 

 

ORAL
ORDER

This
application has been filed with a prayer to restore Special Civil
Application No.10799 of 2009 to its original status on file,
including restoration of interim relief, which was operative therein.
The said petition was dismissed for non-prosecution by order dated
02.02.2010 passed by this Court.

I
have heard Mr.H.M.Modi, learned advocate for Mr.Shailesh C.Sharma,
learned counsel for the applicant and have perused the averments made
in the application. For reasons stated in paragraphs 7 and 8 of the
application, the prayers made in the application deserve to be
granted.

Accordingly,
the application is allowed. Order dated 02.02.2010 passed by this
Court in Special Civil Application No.10799 of 2009 is recalled.
Special Civil Application No.10799 of 2009 is restored to its
original status on file. The interim relief, which was operating in
the said petition, is also restored. The application is disposed of.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top