Gujarat High Court Case Information System
Print
MCA/2408/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2408 of 2010
In
LETTERS PATENT APPEAL No. 1286 of 2010
In
SPECIAL CIVIL APPLICATION No. 12402 of
2009
=================================================
KIRITKUMAR
V PAREKH - Applicant(s)
Versus
COLLECTOR
& 3 - Opponent(s)
=================================================
Appearance
:
MR
SATYEN B RAWAL for Applicant(s) : 1,
MRS. MANISHA LAVKUMAR SHAH
AGP
None
for Opponent(s) : 1 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 31/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
learned counsel for the appellant and Mrs. Manisha Lavkumar Shah,
A.G.P. for the respondent-State. Taking into consideration the fact
that case was dismissed for non-compliance of the Court’s order, as
also the grounds shown in the present case, we allow this petition
and restore the Letters Patent Appeal No.1286 of 2010 to its original
file, subject to removal of defects by 14.02.2011, failing which the
order passed in this case shall stand recalled. Office will report
the matter in case of non-removal of defects on 21.02.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top