Gujarat High Court Case Information System
Print
MCA/202/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 202 of 2010
In
CIVIL
APPLICATION (STAMP NUMBER) No. 5429 of 2009
In
APPEAL
FROM ORDER-STAMP NUMBER No. 180 of 2009
=================================================
GRUH
FINANCE LTD - Applicant
Versus
HARSHAD
PRAVINBHAI THAKKAR & 4 - Opponents
=================================================
Appearance :
SINGHI
& CO for Applicant:
None for Opponents : 1 -
5.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/02/2010
ORAL
ORDER
Heard
Ms. Punam Mathur, learned advocate for M/s Singhi & Company for
the applicant. This application is taken out for restoration of
Appeal From Order (St.) No. 180 of 2009 which stood dismissed for
default on account of non removal of office objection vide order
dated 7/8/2009.
Learned
advocate submits that this order dated 7/8/2009 is passed in the
matter as it was forming part of the group, though there was no
objection pending in this matter. Be that as it may; the Appeal From
Order (St.) No. 180 of 2009 deserves to be restored and as the Court
has not issued even notice, there is no useful purpose likely to be
served by calling the other side to submit against condoning delay in
preferring present application and the delay is accordingly condoned.
Appeal From Order (St.) No. 180 of 2009 is restored to file. Misc.
Civil Application stands disposed of.
/vgn
[ S.R.
BRAHMBHATT, J ]
Top