Gujarat High Court
Pushpa vs Unknown on 1 July, 2011
Gujarat High Court Case Information System
Print
MCA/961/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 961 of 2011
In
SPECIAL
CIVIL APPLICATION No. 16277 of 2004
======================================
PUSHPA
M VERMA - Applicant
Versus
GENERAL
MANAGER & 1 - Opponents
======================================
Appearance
:
MR
PH PATHAK for Applicant.
MS SEJAL K MANDAVIA for
Opponents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 01/07/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned counsel for the parties.
Cause
shown in support of restoration application is sufficient. This
restoration application is allowed. The order dated 03.03.2011
passed by this Court in Special Civil Application No.16277 of 2004 is
recalled and the said matter is restored to its original number. The
application stands allowed. Registry
to notify Special Civil Application No.16277 of 2004 for final
hearing on 25.07.2011.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top