Gujarat High Court High Court

Fuljibhai vs Rule on 10 January, 2011

Gujarat High Court
Fuljibhai vs Rule on 10 January, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2674/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2674 of 2010
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 322 of 2009
 

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


 

FULJIBHAI
@ BHALABHAI NARAYANBHAI PARMAR - Applicant(s)
 

Versus
 

JASUBHAI
SOMCHAND SHAH & 1 - Opponent(s)
 

=========================================================
Appearance : 
MS
SUDHA R GANGWAR for
Applicant(s) : 1, 
MR TEJAS  SATTA for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 10/01/2011 

 

ORAL
ORDER

1. Rule.

Learned Advocate Mr. Tejas Satta waives service of Rule on behalf of
respondents.

2. Present
Misc. Civil Application has been filed for restoration of Second
Appeal (Stamp Number) No.322 of 2009 on the grounds stated in the
application.

3. Heard
learned Advocate Ms. R.R.Gautam for Ms. Sudha R. Gangwar for the
applicant and Mr. Tejas Satta for the respondents.

4. In
view of the grounds stated, present Misc Civil Application deserves
to be allowed regarding restoration. Accordingly, the prayer in terms
of para 8(a) is granted and the Second Appeal (Stamp Number) No.322
of 2009 is ordered to restore to file.

5. Rule
made absolute accordingly.

(RAJESH
H. SHUKLA, J.)

jani

   

Top