Gujarat High Court Case Information System
Print
CA/2421/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 2421 of 2011
In
MISC.CIVIL
APPLICATION No. 1685 of 2008
In
SPECIAL CIVIL APPLICATION No. 7463 of 1999
=========================================
GUJARAT
MINERALS GRINDING INDUSTRIES - Petitioner(s)
Versus
MADHYA
GUJARAT VIJ COMPANY LIMITED - Respondent(s)
=========================================
Appearance
:
MR KETAN D
SHAH for
Petitioner(s) : 1,
MR AD OZA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/03/2011
ORAL
ORDER
The
present civil application has been filed for permission to
reconstruct the papers of Misc. Civil Application No. 1685 of 2008
for the reasons stated, inter alia, that the papers are not traceable
in the Registry and therefore the applicant is constrained to file
this application. The Note which has been placed on record prepared
by the Registry confirms unfortunately and it is specifically stated
in the note that in spite of the efforts it is not traceable.
Prayer
in terms of Para 5(B) is granted. M.C.A. No. 1685 of 2008 is
permitted to be reconstructed and filed in the Registry for
circulation along with the main matter.
The
application accordingly stands allowed.
(Rajesh
H. Shukla, J.)
(hn)
Top