Gujarat High Court High Court

Vankar vs Unknown on 19 January, 2010

Gujarat High Court
Vankar vs Unknown on 19 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/11/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 11 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9725 of 1999
 

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


 

VANKAR
HARGOVINDBHAI DEVABHAI - Applicant
 

Versus
 

STATE
OF GUJARAT & 3 - Opponents
 

=================================================
 
Appearance : 
MR
RK MISHRA for Applicant: 
MR. NEERAJ SONI, LD. AGP for Opponent:
1, 
None for Opponents : 2 -
4. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

RULE.

Mr. Neeraj Soni, learned AGP waives service of notice of rule.

The
delay in filing the restoration application is allowed as the
reasons stated there under are sufficient to show that there was no
lack of bonafide in prosecuting the matter. The order dated
29/11/2007 is hereby recalled. Rule made absolute to the above said
extent. Main matter to come up for hearing in due course.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top