Gujarat High Court Case Information System
Print
MCA/785/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 785 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1032 of 1995
=========================================================
ARUNKUMAR
KRISHNALAL SHAH - Applicant
Versus
MUNCIPAL
CORPORATION OF VADODARA & 2 ? Respondents
=========================================================
Appearance
:
MR
RD RAVAL for
Applicant : 1,
MR PRANAV G DESAI for Respondent : 1,
None for
Respondent : 2,
MR GM JOSHI for Respondent :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/03/2008
ORAL
ORDER
Ms.
P.C. Fernandez for Mr. Raval submits that on account of unavoidable
circumstances and as the matter was not listed in the board on
15.10.2007, this Court (Coram: S.R.Brahmbhatt, J.) dismissed the
matter for default. She submits that the Court may even impose the
cost and list the matter otherwise, good case on merits will be
cosine to ‘No result’.
Looking
to the averments in this application as well as main matter being
Special Civil Application No. 1032 of 1995, the Special Civil
Application No. 1032 of 1995 deserves to be restored. The order
dated 15.10.2007 passed in Special Civil Application No. 1032 of
1995 is restored on file on a condition that the applicant shall
deposit an amount of Rs.500/- (Rs. Five Hundred only) to the Gujarat
High Court Legal Aid and receipt thereof shall be placed on record.
Misc. Civil Application is allowed in above terms.
(S.R.BRAHMBHATT,
J.)
pallav
Top