Gujarat High Court Case Information System
Print
MCA/1374/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1374 of 2007
In
SPECIAL
CIVIL APPLICATION No. 2432 of 2001
=========================================
PRABHAKAR
K DHONDE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================
Appearance :
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
GOVERNMENT PLEADER for Opponent(s) : 1,
MR MB
GANDHI for Opponent(s) : 2,
None for Opponent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 17/02/2010
ORAL
ORDER
RULE.
Learned counsel for the respondents waive service. Service to the
respondent no.3 is dispensed with.
According
to learned counsel Mr. Bharda, present application has not been
circulated for hearing for more than three years as the papers of the
main petition were not traceable in the office. He also stated that
learned counsel for respondent no.2 has expressed his no objection to
the application being allowed. Learned AGP also having no objection,
the application is allowed in terms of paras 9 (A) and (B).
Accordingly, original Special Civil Application No. 2432 of 2001
shall be restored to file and listed before appropriate court for
appropriate orders. Rule is made absolute accordingly with no order
as to costs.
(D.H.Waghela,
J.)
Jyoti
Top