Gujarat High Court
Ranabhai vs Unknown on 22 July, 2011
Gujarat High Court Case Information System
Print
MCA/886/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 886 of 2008
In
SECOND
APPEAL No. 70 of 2004
=========================================
RANABHAI
KHODABHAI DAFDA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Opponent(s)
=========================================
Appearance :
MR
JITENDRA MALKAN for
Applicant(s) : 1,
GOVERNMENT PLEADER for Opponent(s) : 1,
None
for Opponent(s) : 2 - 4.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 22/07/2011
ORAL
ORDER
This
application seeks restoration of Second Appeal No.70 of 2004, which
came to be dismissed for want of prosecution vide order dated
8.2.2005.
This
matter was called out twice in the first session and once again in
the second session. However, at all the three calls, learned
advocate for the applicant was not present.
In
the circumstances, the application is dismissed for want of
prosecution.
[HARSHA
DEVANI, J.]
parmar*
Top