Gujarat High Court Case Information System
Print
MCA/1088/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1088 of 2011
In
SECOND
APPEAL No. 246 of 2010
=========================================================
PRAGJIBHAI
KALYANBHAI & 1 - Applicant(s)
Versus
SHANTABEN
PARBATBHAI & 9 - Opponent(s)
=========================================================
Appearance
:
MR
MB PARIKH for
Applicant(s) : 1 - 2.
None for Opponent(s) : 1,3 - 10.
MR
DHAVAL D VYAS for Opponent(s) : 1.2.1,1.2.2 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/04/2011
ORAL
ORDER
Learned
advocate Mr. MB Parikh made a mention that application filed by
applicant original appellant in S.A. no. 246/2010, has not been
circulated by Registry because of having two objections, i.e.
appearance is not filed and another is that order dated 24/1/2011
passed in S. A. no. 246/2010 is not annexed, wherein time was
granted by this Court upto 18/2/2011. During said period, he was not
able to comply with order passed by this Court. Therefore, second
appeal has been dismissed in default.
Therefore,
Registry is directed to circulate present application along with
Second appeal no. 246/2010 on 26/4/2011. Therefore, office
objection which has been raised by Registry is dispensed with and
matter is to be circulated accordingly.
(H.K.RATHOD,
J)
asma
Top