Gujarat High Court
Appearance vs Unknown on 28 February, 2011
Gujarat High Court Case Information System
Print
MCA/705/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 705 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1859 of 2007
In
SPECIAL
CIVIL APPLICATION No. 23110 of 2006
=========================================================
BORSAD
MUNICIPALITY
Versus
MARGARATE
V. CHRISTIAN
=========================================================
Appearance
:
MR
YV SHAH for
the Applicant
MR AS ASTHAVADI for
Opponent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned counsel Mr. Y.V. Shah for the applicant and Mr. A.S.
Asthavadi for the opponent.
Cause
shown in the application for restoration of the Letters Patent Appeal
is sufficient. The application is allowed. Letters Patent Appeal is
restored to its original number.
Office
to proceed.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top