Gujarat High Court Case Information System
Print
MCA/13/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No.13 of 2010
In
SPECIAL
CIVIL APPLICATION No.7876 of 2009
===================================================
AHMEDABAD
DISTRICT CO-OP. BANK LTD- Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Opponent(s)
===================================================
Appearance
:
MR KETAN D SHAH for Applicant(s) :
1,
None for Opponent(s) : 1 -
4.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 09/07/2010
ORAL
ORDER
This
application seeks restoration of main petition being Special Civil
Application No.7876 of 2009.
Learned
advocate for the applicant has reiterated the grounds stated in the
application. The prayer for restoration of the main petition being
Special Civil Application No.7876 of 2009 is granted provided
learned advocate deposits a sum of Rs.1,500/- (Rupees One thousand
Five hundred) with the Gujarat High Court Legal Services Committee
on or before 16.07.2010. Upon production of the original receipt
thereof on record of the main matter, the matter shall stand
restored to file. In the event of failure to deposit the sum as
aforesaid within the time stipulated, the matter shall stand
disposed of without any further reference to the Court.
The
application stands allowed accordingly.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top