Gujarat High Court High Court

Vishrambhai vs Unknown on 19 February, 2010

Gujarat High Court
Vishrambhai vs Unknown on 19 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/398/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 398 of 2010
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 11412 of 2009
 

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


 

VISHRAMBHAI
DANIEL KALASVA - Applicant
 

Versus
 

CHURCH
OF NORTH INDIA - Opponent
 

=========================================================
Appearance : 
MR
NILESH R. KOYANI FOR MR PREMAL R JOSHI
for Applicant 
None for
Opponent 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
ORAL
ORDER

Heard
Shri Koyani, learned advocate appearing for Mr. Joshi, learned
advocate for the applicant. He states that the main matter was
dismissed for want of prosecution on account of non-removal of office
objection. He assure this Court that the if the main matter is
restored, he will remove all the office objection within one week
from today. On this assurance, the order dated 29.12.2009 dismissing
the Special Civil Application (St) No. 11412 of 2009 is recalled and
main matter is restored. The Misc. Civil Application is allowed with
a condition that the objections if any be removed within one week
from today.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top