Gujarat High Court Case Information System
Print
MCA/3174/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3174 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11120 of 2008
=========================================================
SURAT
PARSI PANCHAYAT FUNDS & PROPERTY TRUST & 7 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================================
Appearance :
MR
MI MERCHANT for
Applicant(s) : 1 - 8.
GOVERNMENT PLEADER for Opponent(s) : 1 -
2.
RULE SERVED BY DS for Opponent(s) : 3,
MRS KETTY A MEHTA for
Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 30/07/2010
ORAL
ORDER
1. This
application seeks restoration of the main petition which came to be
rejected for want of prosecution on 10.08.2009. Learned Advocate for
the applicant has reiterated the averments made in the application,
more particularly paragraph No.2 of the application. Considering the
same the application is granted and the main petition shall stand
restored to file subject to the applicants
depositing a sum of Rs.1,500/- (Rupees One thousand Five hundred
only) with the Gujarat High Court Legal Services Committee within a
week from today and on 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.
2. The
application stands allowed accordingly.
Sd/-
(D.A.
Mehta, J.)
M.M.BHATT
Top