Gujarat High Court
Ambalal vs Bharat on 18 April, 2011
Gujarat High Court Case Information System
Print
OJMCA/76/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 76 of 2005
In
O.J.APPEAL
No. 14 of 1993
==============================================================
AMBALAL
G. DOSHI & 2 - Applicant(s)
Versus
BHARAT
TRADERS & 1 - Respondent(s)
==============================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner No(s).: 1,2,3.
MR
SURESH M SHAH for
Petitioner No(s).: 1,2,3.
M/S.VYAS
ASSOCIATES for
Respondent No(s).: 1.
None for Respondent No(s).:
2.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
and
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/08/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.S.GARG)
After
going through the application and the affidavit filed by the advocate
concerned, we are of the considered opinion that the appellant has
made out a sufficient cause for restoration of O.J. Appeal No.14 of
1993. O.J.Appeal No. 14 of 1993 is accordingly restored.
[R.S.
GARG, J.]
[RAVI
R. TRIPATHI, J.]
pirzada/-
Top