Gujarat High Court Case Information System
Print
MCA/347/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-FOR RESTORATION No.347 of 2010
In
SPECIAL
CIVIL APPLICATION No.9759 of 2008
===================================================
ASHOKBHAI
DAYABHAI JETHVA & 16 - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Opponent(s)
===================================================
Appearance
:
MR DEVANG D TRIVEDI for
Applicant(s) : 1 - 17.
MS VS PATHAK, AGP for Opponent(s) : 1,
None
for Opponent(s) : 2 -
5.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 26/02/2010
ORAL
ORDER
This
application seeks restoration of the main matter being Special Civil
Application No.9759 of 2008, which came to be rejected for want of
prosecution vide order dated 26.06.2009. Learned
advocate for the applicants has reiterated the averments made in
Paragraph No.2 of the application.
Considering
the submissions, the application is allowed subject to the
applicants depositing a sum of Rs.1,500/- with the Gujarat High
Court Legal Services Committee within a period of one week from
today and producing the original receipt
on record of the main matter. Upon production of such receipt on or
before 05.03.2010 the main matter shall stand restored to file. In
case of default this application shall stand rejected without any
further reference to the Court.
In
the event the learned advocate for the applicants-petitioners does
not remain present after restoration of the main matter, as and when
the matter is listed, the Court may not grant further time as
accepted by the learned advocate.
The
application is allowed accordingly.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top