Gujarat High Court High Court

Khan vs Unknown on 16 November, 2011

Gujarat High Court
Khan vs Unknown on 16 November, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2389/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2389 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 9444 of 2011
 

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

 

KHAN
FARUK TARIK ABDUL KARIM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KI KAZI for
Applicant(s) : 1, 
MS ASMITA PATEL, LEARNED ASSISTANT GOVERNMENT
PLEADER for Opponent(s) : 1, 
None for Opponent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 16/11/2011 

 

 
ORAL
ORDER

1. This
application has been filed by the applicant (original petitioner),
with a prayer to restore Special Civil Application No.9444 of 2011 to
its original status on file. The said petition had been dismissed for
non-prosecution by order dated 08.09.2011 of this Court.

2. Heard
Mr.K.I. Kazi, learned advocate for the applicant (original
petitioner) and perused the averments made in the application. For
the reasons stated in Paragraph No.3 of the application, the prayers
made by the applicant deserve to be granted.

3.
Accordingly, the application is allowed. The order dated 08.09.2011
of this Court passed in Special Civil Application No.9444 of 2011, is
recalled. It is directed that the said petition be restored to its
original status on file.

4. The
application is disposed of, in the above terms.

(Smt.

Abhilasha Kumari, J.)

rakesh/

   

Top