Gujarat High Court
Vrajmoti vs Unknown on 14 October, 2011
Gujarat High Court Case Information System
Print
MCA/2085/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2085 of 2011
In
FIRST
APPEAL No. 1116 of 1988
=========================================================
VRAJMOTI
CORPORATION - Applicant(s)
Versus
AMBAWADI
APARTMENTS OWNERS ASSOCIATION & 9 - Opponent(s)
=========================================================
Appearance
:
MR
YATIN SONI for
Applicant(s) : 1,
MR SURESH M SHAH for Opponent(s) : 1 - 2, 2.2.2,
4,9 - 10.
None for Opponent(s) : 2 - 3,5 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/10/2011
ORAL
ORDER
Heard.
In view of the averments made in the application and in view of the
additional affidavit filed by the learned Advocate for the applicant
on 10.10.2011, the same is allowed. Main matter to be restored in
its original file. The application stands disposed of accordingly.
Main matter being First Appeal No. 1116 of 1988 shall be listed for
hearing before the appropriate Court on 14.11.2011.
(K.S.JHAVERI,
J.)
niru*
Top