Gujarat High Court High Court

Narendrabhai vs Unknown on 18 August, 2010

Gujarat High Court
Narendrabhai vs Unknown on 18 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2118/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2118 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 231 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 3812 of 1991
 

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


 

NARENDRABHAI
GOMANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================
 
Appearance : 
MS
HETAL M JADEJA for
Applicant(s) : 1, 1.2.1, 1.3.1, 1.3.2, 1.3.3, 1.3.4, 1.3.5,1.3.6  
MS
MANISHA NARSINGHANI, AGP for Opponent(s) : 1, 
None for Opponent(s)
: 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 18/08/2010 

 

 
 
ORAL
ORDER

1. The present
application is filed seeking restoration of Misc.Civil Application
(Stamp) No.231 of 2009, which stood dismissed on account of
non-removal of office objections.

2. This Court
(Coram: Hon’ble Mr.Justice D.A.Mehta) by order dated 21.07.2009
granted time to remove office objections on or before 07.08.2009.

3. It is the
case of learned Advocate Mr.Jadeja for the applicant that he never
knew about the said Misc.Civil Application (Stamp) No.231 of 2009
being notified on Board as the Registry wrongly mentioned name of
Ms.Hetal M.Jadeja.

4. Learned AGP
Ms.Manisha Narsinghani submitted that the Advocate for the applicant
has not mentioned in para-4 as to how he came to know about dismissal
of Misc.Civil Application (Stamp) No.231 of 2009.

5. Learned
Advocate Mr.Jadeja submitted that Civil Application No.9499 of 2009
for bringing heirs on record in Special Civil Application No.3812 of
1991 came up on Board on 14.07.2009 and in the course of hearing of
that matter, he came to know about dismissal of Misc.Civil
Application (Stamp) No.231 of 2009.

6. Taking into
consideration the aforesaid facts, this application is allowed.
Misc.Civil Application (Stamp) No.231 of 2009 is restored to
file.

(Ravi R.Tripathi, J.)

*Shitole

   

Top