Gujarat High Court Case Information System
Print
MCA/2283/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2283 of 2011
In
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1233 of 2011
In
SECOND APPEAL (STAMP NUMBER) No. 236 of 2010
=========================================================
ASRAFBHAI
SATTARBHAI - Applicant(s)
Versus
ABIDALI
FIDAHUSEN BHARMAL & 4 - Opponent(s)
=========================================================
Appearance
:
MR
MB PARIKH for
Applicant(s) : 1,
None for Opponent(s) : 1 - 5, 5.2.1, 5.2.2,
5.2.3,5.2.4
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 18/10/2011
ORAL
ORDER
By
this application, the applicant seeks restoration of Misc. Civil
Application No.1233 of 2011 which came to be dismissed for want of
prosecution by operation of the order dated 25.1.2011 for non-removal
of office objections within the time limit stipulated in the said
order.
Heard
Mr.Minesh Parikh, learned advocate for the applicant.
Having
regard to the averments made in the application, the application is
allowed. Misc. Civil Application No.1233 of 2011 is hereby restored
to file by condoning the delay of 93 days caused in preferring the
present application. The application stands disposed of accordingly.
(Harsha
Devani,J)
pathan
Top