Gujarat High Court
Nami vs Unknown on 10 December, 2010
Gujarat High Court Case Information System
Print
MCA/37/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 37 of 2008
In
SECOND
APPEAL (STAMP NUMBER) No. 120 of 2007
==========================================
NAMI
MAGID THRO' ADMINISTRATOR& PRESIDENT MOHMAD SHAFFI - Applicant(s)
Versus
MOCHI
HIRALAL BHOGILAL - Opponent(s)
==========================================
Appearance :
MS
KJ BRAHMBHATT for Applicant(s) : 1,
None for
Opponent(s) : 1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 10/01/2008
ORAL
ORDER
Learned
counsel appearing for the applicant assured this Court that the
certified copy of the judgment and decree shall be presented, for
removal of office objection on or before 24.1.2008.
Upon
this assurance, this Second Appeal is restored. If the certified copy
of the judgment and decree passed by the trial Court is not presented
before 24.1.2008, the same will be deemed to have been dismissed.
This Second Appeal is restored. This Misc. Civil Application is
disposed of.
(D.N.
PATEL, J.)
ynvyas
Top