Gujarat High Court High Court

Gujarat vs Unknown on 24 August, 2011

Gujarat High Court
Gujarat vs Unknown on 24 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1579/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1579 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3241 of 2011
 

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

GUJARAT
WATER SUPPLY @ SEWERAGE BOARD & 1 - Applicant(s)
 

Versus
 

PRAMOD
J DAVE - Opponent(s)
 

===================================== 
Appearance
: 
MR ANKIT Y BACHANI for
Applicant(s) : 1 - 2. 
None for Opponent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 24/08/2011 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr. Ankit Y. Bachani for the applicants –
original petitioners. The learned advocate for the applicants
candidly submitted that, as he had filed Vakalatnama duly signed by
the Chief Administrative Officer of Gujarat Water Supply and Sewerage
Board (GWSSB), when the matter was notified for non-removal of office
objections on 9th March 2011, he carried impression that,
as Vakalatnama is already filed duly signed by the Chief
Administrative Officer, no other Vakalatnama is required to be filed.
Later on, when he inquired about the matter, he learnt that the
matter is dismissed for non-removal of office objection (filing of
Vakalatnama). He then asked the petitioner to send Vakalatnama, duly
signed by petitioner No. 2 i.e. Executive Engineer, Public Health
Machinery Division of GWSSB. It is in these circumstances that the
petition stood dismissed for non-removal of office objection.

1.1 To
show his bona fide, the learned advocate for the applicants –
petitioners states that, he will deposit an amount of Rs.1,500/-
(Rupees One thousand five hundred only) in Advocates’ Library.

2.0 For
the contents of the application, the same is allowed. The main
matter is restored to file.

2.1 At
the request of learned advocate for the applicants –
petitioners, the Registry is directed place the main matter
for admission hearing on 29th August
2011.

[
Ravi R. Tripathi, J. ]

hiren

   

Top