Gujarat High Court High Court

Ritaben vs Rule on 30 September, 2011

Gujarat High Court
Ritaben vs Rule on 30 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1936/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1936 of 2011
 

In


 

FIRST
APPEAL No. 66 of 2011
 

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


 

RITABEN
SAMUELBHAI SOLANKI WD/O SUNIL KANTILAL VYAS - Applicant
 

Versus
 

KANTILAL
MANASHEH VYAS - Opponent
 

======================================
Appearance : 
MR
RAJESH R BAGDI for the Applicant. 
MS SD RAMI for the
Opponent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 30/09/2011 

 

 
ORAL
ORDER

1. Rule.

Ms.S.D.Rami, learned advocate waives service of notice of Rule on
behalf of the respondent.

2. Having
heard the learned advocate appearing on behalf of the respective
parties and in the facts and circumstances of the case, the present
application is taken up for final hearing today.

3. The
present application has been preferred by the applicant herein –
original defendant to restore the main First Appeal No.66 of 2011
along with Civil Application No.272 of 2011, which came to be
dismissed by this Court for non-prosecution vide order dated
20/01/2011.

4. Having
heard learned advocate appearing on behalf of the respective parties
and as the application is not seriously opposed by Ms.Rami, learned
advocate appearing on behalf of the respondent, the present
application is allowed and First Appeal No.66 of 2011 along with
Civil Application No.272 of 2011 are hereby ordered to be restored to
file. Subsequent development, if any, shall be considered in the
aforesaid First Appeal No.66 of 2011 along with Civil Application
No.272 of 2011 in accordance with law and on merits. Rule is made
absolute accordingly.

[M.R.SHAH,J]

*dipti

   

Top