Gujarat High Court High Court

Arvind vs Unknown on 20 June, 2011

Gujarat High Court
Arvind vs Unknown on 20 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1078/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1078 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 10730 of 2010
 

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

 

ARVIND
CHHOTALAL RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Applicant(s) : 1, 
MR. MAULIK G. NANAVATI, ASST. GOVERNMENT PLEADER
for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
ORAL
ORDER

1. This
application has been filed with a prayer to recall order dated
29.03.2011 passed in Special Civil Application No.10730 of 2010,
which petition was dismissed for non prosecution and to restore the
said petition to its original status on file.

2. Heard
Mr. Rajesh Chauhan, learned advocate for Mr. H.S. Munshaw, learned
counsel for the applicant (original petitioner) and perused the
averments made in the application.

3. For
reasons stated in the application, the
prayers made therein deserve to be
granted.

4.
Accordingly, the application is allowed. Order dated 29.03.2011,
passed in Special Civil Application No.10730 of 2010, is recalled and
the said petition is directed to be restored to its original status
on file.

5. The
application is disposed of, in the above terms.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top