Gujarat High Court Case Information System
Print
MCA/165/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 165 of 2010
In
MISC.CIVIL
APPLICATION No. 1482 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4519 of 2007
=========================================================
SNEHAL
INDRAVANDAN MODI - Applicant(s)
Versus
AHMEDABAD
MUNICIPAL CORPORAT- ION & 13 - Opponent(s)
=========================================================
Appearance
:
MS
ROOPAL R PATEL for
Applicant(s) : 1,
MR HIMANSHU K PATEL for Opponent(s) : 1,
None
for Opponent(s) : 2, 4, 6,8 - 10,12 - 14.
MR KV SHELAT for
Opponent(s) : 3, 5, 7,
11,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/02/2010
ORAL
ORDER
This
application has been filed with the following prayers:
(A) Your
Lordships may be pleased to condone the delay of 05 days, in filing
aforementioned application, in the interest of justice.
(B) Your
Lordships may be pleased to admit and grant the aforementioned
application.
(C) Your
Lordships may be pleased to restore the aforementioned M.C.A. No.1482
of 2009 in its file and further be pleased to allow the applicant to
proceed further with the merits of the same.
(D) Your
Lordships may be pleased to pass such other and further orders which
deem fit.
(E) Your
Lords may be pleased to dispense with the filing of the affidavit in
the aforementioned MCA.
I
have heard Ms.Roopal R.Patel, learned counsel for the applicant and
perused the averments made in the application.
Miscellaneous
Civil Application No.1482 of 2009 came to be dismissed for default
by order dated 24.12.2009. For the reasons stated in paragraph-2 of
the application, the application is allowed. The delay of 5 days
caused in filing the application is condoned. Miscellaneous Civil
Application No.1482 of 2009 is restored to its original position on
file.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top