Gujarat High Court
Heirs vs Unknown on 11 November, 2011
Gujarat High Court Case Information System
Print
MCA/231220/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2312 of 2011
In
FIRST
APPEAL No. 2212 of 2011
=========================================================
HEIRS
& LEGAL REPRESENTATIVES OF DECEASED DIPENDRA VRUNDAVAN & 1 -
Applicant(s)
Versus
SHANKERLAL
VELJIBHAI PATEL & 5 - Opponent(s)
=========================================================
Appearance
:
MR
AMAR D MITHANI for
Applicant(s) : 1 - 2.
None for Opponent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 27/09/2011
ORAL
ORDER
(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)
1.0 It
appears that the main matter came to be dismissed on account of
non-removal of office objections. Learned counsel for the applicants
states that all office objections shall be removed if the main matter
is restored.
2.0 Hence
the main matter shall stand restored on condition that applicants
shall remove office objections within a period of two weeks and the
same is verified by the office.
3.0 Application
is disposed of accordingly.
(Jayant
Patel, J.)
(R.M.Chhaya,
J.)
Amit
Top