Gujarat High Court Case Information System
Print
MCA/3499/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3499 of 2010
In
SECOND
APPEAL (STAMP NUMBER) No. 331 of 2009
=========================================================
SHAMJIBHAI
MANJIBHAI TILVA & 3 - Applicant(s)
Versus
MANJIBHAI
MEPABHAI TILVA & 4 - Opponent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 4.
None for Opponent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/01/2011
ORAL
ORDER
1. Heard
learned advocate Mr.Nirav Sanghvi for learned advocate Mr.A.M.Dagli
on behalf of applicants.
2. Present
application is filed with a prayer to recall the order passed by this
Court on 3.3.2010 in Second Appeal (St.) No.331 of 2009.
3. Considering
the submissions made by learned advocate Mr.Sanghvi for the
applicants and averments made in this application supported with
affidavit, the order passed by this Court on 3.3.2010 in Second
Appeal (St.) No.331 of 2009 is recalled and Second Appeal (St.)
No.331 of 2009 is restored to original file. Time to remove the
office objections is extended upto 4.2.2011, failing which the matter
shall stand dismissed in default without reference to the Court.
4. In
view of above observations and directions, present application is
disposed of.
[
H.K.RATHOD, J. ]
(vipul)
Top