Gujarat High Court Case Information System
Print
MCA/3061/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No.3061 of 2009
In
SPECIAL
CIVIL APPLICATION No.5930 of 2008
===================================================
ISHWARBHAI
MATHURBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
===================================================
Appearance
:
MR SHITAL R PATEL for Applicant(s)
: 1,
MR PRANAV DAVE, AGP for Opponent(s) : 1,
None for
Opponent(s) : 2.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 18/06/2010
ORAL
ORDER
This
application seeks restoration of the main petition being Special
Civil Application No.5930 of 2008, which came to be rejected for
want prosecution vide order dated 18.06.2009.
The
application is granted and the main petition being Special Civil
Application No.5930 of 2008 shall stand restored to file provided
learned advocate deposits a sum of Rs.1,500/- (Rupees One thousand
Five hundred) with the Gujarat High Court
Legal Services Committee on or before 25.06.2010. Upon production of
the original receipt thereof on record of the main matter, the
matter shall stand restored to file. In the event of failure to
deposit the sum as aforesaid within the time stipulated, the matter
shall stand disposed of without any further reference to the Court.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top