Gujarat High Court High Court

Ashiben vs Unknown on 21 April, 2010

Gujarat High Court
Ashiben vs Unknown on 21 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/678/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION  No. 678 of 2010
 

In


 

CIVIL
APPLICATION No. 9444 of 2009
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 223 of 2009
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH  
 


 

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


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

ASHIBEN
AMIBHAI MATHAKIA - Applicant(s)
 

Versus
 

MAMADBHAI
ALIBHAI BADI & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
JL HAJARE for
Applicant(s) : 1, 
S.P. MAJMUDAR for Opponent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/04/2010 

 

 
 
ORAL
JUDGMENT

1. RULE.

Shri S.P. Majmudar, learned
advocate waives service of notice of rule on behalf of the opponents.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties, the present application is taken up for final
hearing today.

3. The
present application has been preferred by the applicant-original
plaintiff to restore Civil Application No. 9444/2009 to file, which
came to be dismissed for non-prosecution vide order dated 15/02/2010.

4. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application, the
present application is allowed and Civil Application No. 9444/2009
in Second Appeal (Stamp) No. 223/2009 is restored to file. Rule is
made absolute to the aforesaid extent. No cost.

(M.R.

SHAH, J.)

siji

   

Top