Gujarat High Court High Court

Prakashraon vs Unknown on 17 October, 2008

Gujarat High Court
Prakashraon vs Unknown on 17 October, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2671/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2671 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP) No. 1970 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 14349 of 2006
 

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

 

PRAKASHRAON
T. & 30 - Applicant(s)
 

Versus
 

GANDHIDHAM
SPINNING AND MANUFACTURING CO.LIMITED & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT SHAH for
Applicant(s) : 1 - 31. 
None for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 17/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

This
Application is made for restoration of the above Letters Patent
Appeal (Stamp) No.1970/2006 and for condonation of delay of 289 days
occurred in filing the present Application.

On
the facts and in the circumstances of the case, the Application is
allowed. Delay in filing this Application is condoned. The Letters
Patent Appeal (Stamp) No.1970/2006 is restored to its file on
condition that the applicant appellant removes the office
objections within four weeks from today.

In
the event, the applicant fails to remove the office objections as
directed, the Appeal will stand dismissed for non-prosecution.

 

 


 

(K.M.Thaker,
J.)				  (Ms.R.M.Doshit, J.)
 

/moin

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top