Gujarat High Court
====================================== vs Rule on 27 January, 2010
Gujarat High Court Case Information System
Print
MCA/139/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 139 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3435 of 2000
======================================
NAGAR
PRATHMIK SHIKSHAN SAMITI
Versus
VADODARA
MUNICIPAL CORPORATION AND OTHERS
======================================
Appearance
:
MR PR THAKKAR for Applicant.
MR
PRANAV G DESAI for Opponent Nos.1 - 2.
None for Opponent
No.3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 27/01/2010
ORAL
ORDER
Rule.
Learned counsel for the respondents waive service. The application
is allowed, by consent, and condoning the delay in making the
application, main Special Civil Application No.3435 of 2000 is
ordered to be restored to file. Earlier order dated 2.11.2009
dismissing the petition for default is recalled. Rule is made
absolute accordingly with no order as to costs.
(D.H.Waghela,
J.)
*malek
Top