Gujarat High Court
Kureshi vs Unknown on 5 April, 2011
Gujarat High Court Case Information System
Print
MCA/829/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 829 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1837 of 2011
=========================================================
KURESHI
MUSTAFABHAI SAFFIBHAI & 5 - Applicant(s)
Versus
UNION
OF INDIA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
NS SHETH for
Applicant(s) : 1 - 6.
None for Opponent(s) : 1,
MRS MAUNA M
BHATT for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/04/2011
ORAL
ORDER
1. RULE.
2. In
view of averments made in the application and having regard to the
submissions made by learned counsel for the applicants, the order
dated 10th March, 2011 is recalled. The
relief prayed for in Para:6(A) is granted.
3.
The Registry is directed to restore the proceedings of Special
Civil Application No.1837 of 2011 to its original file.
4. With
the aforesaid direction, application is allowed. Rule is made
absolute to the aforesaid extent.
(K.M.THAKER,
J.)
Amit
Top