Gujarat High Court Case Information System
Print
MCA/2254/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No.2254 of 2010
In
SPECIAL
CIVIL APPLICATION No.8715 of 2004
===================================================
MESSRS
PACIFIC EXPORTS - Applicant(s)
Versus
UNION
OF INDIA & 1 - Opponent(s)
===================================================
Appearance
:
MS AVANI S MEHTA for Applicant(s) :
1,
MR RM CHHYA for Opponent(s) :
1-2,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 24/11/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
This
application seeks restoration of the main matter being Special
Civil Application No.8715 of 2004, which came to be rejected vide
order dated 30.07.2008 for want of prosecution in absence of learned
counsel for the petitioner.
Heard
Ms.Avani S. Mehta, learned advocate for the applicant and
Mr.R.M.Chhaya, learned Senior Standing Counsel for the opponents.
Having
regard to the averments made in the application and more
particularly the contents of
Paragraph Nos.2 and 3 thereof, sufficient cause has been made out so
as to restore the Special Civil Application.
The
application therefore, succeeds and is accordingly allowed subject
to the applicant depositing a sum of Rs.1,500/- (Rupees One Thousand
Five Hundred only) with the Gujarat High Court Legal Services
Committee within a week from today and on production of the original
receipt thereof on record of the main matter, the main matter shall
stand restored to file. In the event of failure to deposit the sum,
as aforesaid within the time stipulated, the matter shall stand
disposed of without any further reference to the Court.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[H.N.
DEVANI, J]
***
Bhavesh*
Top