Gujarat High Court High Court

Ranjitbhai vs Unknown on 12 July, 2011

Gujarat High Court
Ranjitbhai vs Unknown on 12 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1761/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1761 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1129 of 2011
 

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

 

RANJITBHAI
MANGUBHAI GILITWALA - Applicant(s)
 

Versus
 

DAKSHIN
GUJARAT VIJ CO - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application same is allowed in
terms of paragraph No. 5(A) and 5(B). First Appeal (Stamp) No. 1129
of of 2011 be restored on condition that the office objections will
be removed within a period of one week from today. The application
stands disposed of accordingly.

Civil
Application for delay along with First Appeal to be listed on
22.07.2011.

(K.S.JHAVERI,
J.)

niru*

   

Top