Gujarat High Court Case Information System
Print
MCA/1025/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1025 of 2011
In
SPECIAL
CIVIL APPLICATION No. 15215 of 2010
=========================================
KANABHAI
BHURABHAI KOLI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Opponent(s)
=========================================
Appearance :
MR
AM PAREKH for
Applicant(s) : 1,
MS MO NARSINGHANI, AGP for Opponent(s) : 1, 2,
4
None for Opponent(s) : 5.
MR PREMAL R JOSHI for Opponent(s)
: 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/04/2011
ORAL
ORDER
1. RULE.
Ms. M.O. Narsinghani, learned
AGP waives service of notice of rule on behalf of opponents nos. 1, 2
and 4 and Shri Premal R. Joshi, learned advocate waives service of
notice of rule on behalf of opponent no. 3.
2. The
present application has been preferred by the applicant-original
petitioner to restore the main Special Civil Application, which came
to be dismissed for non-prosecution by this Court vide order dated
10/03/2011.
3. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and the
grounds shown, the present application
is allowed and Special Civil Application No. 15215/2010 is hereby
ordered to be restored to file. Rule is made absolute accordingly.
No cost.
4. Registry
is directed to notify the main Special Civil Application for
admission hearing on 02/05/2011.
(M.R.
SHAH, J.)
siji
Top