Gujarat High Court Case Information System
Print
MCA/2952/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2952 of 2010
=========================================================
R
S MISHRA & CO - Applicant(s)
Versus
GUJARAT
STATE ELECTRICITY CORPORATION LIMITED & 1 - Opponent(s)
=========================================================
Appearance :
MR
MTM HAKIM for
Applicant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 27/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for restoration of the main First Appeal
(Stamp) No.2285/10 which came to be dismissed on account of
non-removal of office objection.
Mr.Hakim,
learned counsel states that if the time is granted, immediately the
office objections shall be removed.
In
view of the above, the concerned First Appeal shall stand restored
on the condition that the applicant removes all office objections on
or before 15.11.2010 and the same is verified by the office.
Application
disposed of accordingly.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top