Gujarat High Court Case Information System
Print
MCA/822/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 822 of 2006
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 307 of 2005
In
SPECIAL CIVIL APPLICATION No. 2969 of 2004
=============================================
PANKAJKUMAR
HARIBHAI PATEL - Applicant(s)
Versus
PRESIDENT
- KANTHA VIBHAG & 2 - Opponent(s)
=============================================
Appearance
:
MR BK OZA for Applicant(s) :
1,
None for Opponent(s) : 1 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the counsel for the petitioner, taking into consideration the
order dated 29.8.2005 passed in Letters Patent Appeal (Stamp) No.307
of 2005 and Civil Application No.6609 of 2005 and grounds shown in
the petition, we revive the appeal i.e. Letters Patent Appeal (Stamp)
No.307 of 2005 with Civil Application No.6609 of 2005. Letters Patent
Appeal be registered and be placed along with Civil Application
No.6609 of 2005 before the appropriate Bench in the second week of
March 2010.
The
Misc. Civil Application stands disposed of.
(S.J.
MUKHOPADHAYA, CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top