Gujarat High Court Case Information System
Print
MCA/2840/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2840 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13369 of 2009
=========================================================
CHANCHALBEN
BAKORBHAI DECEASED THROUGH HEIRS SUDHAKARBHAI & 1 - Applicant(s)
Versus
BOHARA
INTERNATIONAL STUDIO THROUGH PARTNER SUSHILKUMAR & 2 -
Opponent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.MS BELA A PRAJAPATI for Applicant(s) : 1 -
2.
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/11/2010
ORAL
ORDER
This
application has been filed for restoration of Special Civil
Application No.13369 of 2009 which has been dismissed for
non-prosecution by order dated 27.01.2010 of this Court.
I
have heard Mr.B.M.Mangukiya, learned counsel for the applicants and
perused the averments made in the application. For reasons contained
in Paragraphs-6 and 7 of the application, the prayers made therein
deserve to be allowed.
Accordingly,
the application is allowed. Special Civil Application No.13369 of
2009 is restored to its original status on file.
The
application is disposed of.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top