Gujarat High Court High Court

Ahmedabad vs Unknown on 9 July, 2010

Gujarat High Court
Ahmedabad vs Unknown on 9 July, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/13/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No.13 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No.7876 of 2009
 

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

AHMEDABAD
DISTRICT CO-OP. BANK LTD- Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Opponent(s)
 

=================================================== 
Appearance
: 
MR KETAN D SHAH for Applicant(s) :
1, 
None for Opponent(s) : 1 -
4. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 09/07/2010 

 


 ORAL
ORDER

This
application seeks restoration of main petition being Special Civil
Application No.7876 of 2009.

Learned
advocate for the applicant has reiterated the grounds stated in the
application. The prayer for restoration of the main petition being
Special Civil Application No.7876 of 2009 is granted provided
learned advocate deposits a sum of Rs.1,500/- (Rupees One thousand
Five hundred) with the Gujarat High Court Legal Services Committee
on or before 16.07.2010. Upon production of the original receipt
thereof on record of the main matter, the matter shall stand
restored to file. In the event of failure to deposit the sum as
aforesaid within the time stipulated, the matter shall stand
disposed of without any further reference to the Court.

The
application stands allowed accordingly.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top