Gujarat High Court Case Information System
Print
MCA/2613/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2613 of 2009
In
SECOND
APPEAL (STAMP NUMBER) No. 46 of 2009
=========================================================
LAKHMANBHAI
ARJANBHAI THRO HIS SON POWER OF ATTORNEY HOLDER - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================================
Appearance :
MR
VIJAY H NANGESH for
Applicant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/05/2010
ORAL
ORDER
Present
application has been preferred by the applicants herein-original
appellants to restore the main Second Appeal (ST) No. 46 of 2009,
which came to be dismissed for non prosecution on non removal of
office objection. Shri Nagesh, learned advocate for the
applicants-original appellants has stated that appellants shall
remove the office objection on or before 10.05.2010. Hence, present
application is allowed and Second Appeal is restored to file. Time to
remove office objection is granted upto 10.5.2010, failing which
appeal shall be dismissed for non prosecution, without referring the
matter to the Court. On removal of the office objection, Registry is
directed to notify the main Second Appeal for admission hearing on
12.5.2010.
(M.R.SHAH,
J.)
kaushik
Top