Gujarat High Court
Rajkot vs Unknown on 14 October, 2011
Gujarat High Court Case Information System
Print
MCA/2398/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2398 of 2011
In
SECOND
APPEAL No. 49 of 1998
=========================================================
RAJKOT
DISTRICT PANCHAYAT - Applicant(s)
Versus
CHAMPAKLAL
MOHANLAL SANGHANI HUSBAND OF BHAGWATIBEN CHANDRA & 1 -
Opponent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Applicant(s) : 1,
MR MD RANA for Opponent(s) : 1,
None for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/10/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 3(b). The order of dismissal of appeal
is recalled and Second Appeal is restored to its original file, on
condition that the applicant will supply the paperbook within a
period of four weeks from today. If the paperbook is not supplied
within the stipulated time, the matter will stand dismissed for
default after four weeks without reference to the Court. The
application stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top