Gujarat High Court High Court

Asha vs Unknown on 20 July, 2010

Gujarat High Court
Asha vs Unknown on 20 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1502/2010	 1/1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1502 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6281 of 2010
 

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


 

ASHA
VAIBHAV SHAH D/O VINODBHAI SHAH - Applicant(s)
 

Versus
 

VAIBHAV
PRAVINBHAI SHAH - Opponent(s)
 

=========================================================
Appearance : 
MR
TARAK DAMANI for
Applicant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 20/07/2010 

 

ORAL
ORDER

The
present application is filed for restoration of the main matter which
was dismissed for non-prosecution on 14.06.2010. The learned Advocate
Mr. Damani has filed his personal affidavit. He invited attention of
the Court to the contents of para 4 of the said affidavit. For the
submissions made by the learned Advocate and the contents of the
application and the affidavit, this application is allowed. Main
matter is restored to file. Registry to place the matter before the
concerned Court.

(RAVI
R. TRIPATHI, J.)

jani

   

Top