Gujarat High Court
Ahmedabad vs Notices on 3 February, 2011
Gujarat High Court Case Information System
Print
MCA/3008/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3008 of 2009
In
FIRST
APPEAL No. 955 of 2007
=================================================
AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
Versus
BAHETARIN
FURNITURE - Opponent(s)
=================================================
Appearance :
MS
JIRGA D JHAVERI for Applicant(s) : 1,
NOTICE SERVED BY DS for
Opponent(s) : 1,
MR HARSHAD K PATEL for Opponent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been filed for restoration of First Appeal No. 955 of
2007 which was dismissed for non-prosecution in absence of the
counsel on 26.3.2008.
Notices
were issued on the respondents. They have not filed any application
opposing the prayer.
Having
heard the counsel for the petitioner and taking into consideration
the ground shown and being satisfied with the ground, the petition
for restoration is allowed. First Appeal No. 955 of 2007 is restored
to its original file.
This
Misc. Civil Application stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top