Gujarat High Court High Court

Rameshbhai vs Heard on 28 August, 2008

Gujarat High Court
Rameshbhai vs Heard on 28 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2339/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 2339 of 2008
 

In


 

CIVIL
APPLICATION No. 8005 of 2007
 

In


 

APPEAL
FROM ORDER No. 43 of 1999
 

=========================================================


 

RAMESHBHAI
CHHELSHANKAR OZA HIMSELF & AS DIRECTOR OF - Applicant(s)
 

Versus
 

DEVEN
JAGNATH JOSHI & 17 - Opponent(s)
 

=========================================================
Appearance : 
M/S
THAKKAR ASSOC. for Applicant(s) : 1, 
MR PC
KAVINA for Opponent(s) : 1, 
MR DC DAVE for Opponent(s) : 2 - 3. 
MR
AR MAJMUDAR for Opponent(s) : 4, 
MR ARUN H MEHTA for Opponent(s) :
5, 
None for Opponent(s) : 6 - 12,15 - 18. 
MR AS VAKIL for
Opponent(s) : 13, 
M/S THAKKAR ASSOC. for Opponent(s) :
14, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
ORAL
ORDER

1. Heard
learned Advocate for the applicant and Mr.A.S.Vakil, learned Advocate
for contesting respondent No.4.

2. Present
application is filed for revival of Civil Application No.8005 of 2007
and to decide and dispose of the same on merits. Present application
is not seriously opposed by the learned Advocate appearing on behalf
of the respective respondents. Hence, present application is allowed
and Civil Application No.8005 of 2007 is restored to file. Rule is
made absolute accordingly to the aforesaid extent. Registry is
directed to notify Civil Application No.8005 of 2007 in Appeal from
Order No.43 of 1999 on 02nd September, 2008.

[M.R.Shah,J.]

satish

   

Top