Gujarat High Court Case Information System
Print
MCA/951/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 951 of 2006
In
SPECIAL
CIVIL APPLICATION No. 14386 of 2004
=========================================
ASHVINBHAI
HARIBHAI ZALAVADIA & 3 - Applicant(s)
Versus
JIVAN
COMMERCIAL CO.OP BANK LTD & 4 - Opponent(s)
=========================================
Appearance :
MR
VIMAL M PATEL for
Applicant(s) : 1,MR TUSHAR MEHTA for Applicant(s) : 2 - 4.
NOTICE
SERVED BY DS for Opponent(s) : 1 - 2,2.2.2 - 5.
MR ASHISH H SHAH
for Opponent(s) : 1,
None for Opponent(s) : 2,
MR GM JOSHI for
Opponent(s) : 2.2.2
MR. NIRAJ SONI, AGP for Opponent(s) : 4 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/06/2011
ORAL
ORDER
Present
application has been preferred by the applicant to restore the main
Special Civil Application No.14386 of 2004 to file. Having heard Shri
Vimal Patel, learned advocate for the applicants and Shri Jinesh
Kapadia, learned advocate for the respondent Bank and in the facts
and circumstances of the case and considering the controversy, this
Court is of the opinion that let Special Civil Application No.14386
of 2004 be restored to file and be considered in accordance with law
and on its merits. Learned advocate for the respondent Bank has not
seriously opposed the prayer to restore the main Special Civil
Application and consider the same on merits. Hence, present
application is allowed and Special Civil Application No.14386 of 2004
is ordered to be restored to file. Rule is made absolute
to the aforesaid extent. No costs. Registry is directed now to place
the main Special Civil Application for admission hearing before the
appropriate Court taking up such matters.
(M.R.SHAH,J.)
kaushik
Top