Gujarat High Court
Ritaben vs Unknown on 12 January, 2011
Gujarat High Court Case Information System Print MCA/3350/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 3350 of 2010 In FIRST APPEAL (STAMP NUMBER) No. 320 of 2009 ========================================================= RITABEN WD/O RAJNIKANT ARVINDBHAI PANCHAL THROUGH & 2 - Applicant(s) Versus DINKARBHAI EKNATH DHAMANI & 2 - Opponent(s) ========================================================= Appearance : MR MTM HAKIM for Applicant(s) : 1 - 3. None for Opponent(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE V. M. SAHAI Date : 12/01/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr Hakim. He states that he already has Court-fee
stamps with him and he shall remove the office objections during the
course of the day today. In this view of the matter, this application
is allowed and First Appeal (Stamp) No.320 of 2009 is restored to its
original number on condition that the applicants remove the office
objections on or before 13.1.2011.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top