Gujarat High Court Case Information System
Print
MCA/1233/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
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 & 3 - Opponent(s)
=========================================================
Appearance
:
MR
MB PARIKH for
Applicant(s) : 1,
None for Opponent(s) : 1 - 4, 4.2.1, 4.2.2,
4.2.3,4.2.4
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 18/10/2011
ORAL
ORDER
By
this application, the applicant seeks restoration of Second Appeal
(Stamp) No.236 of 2010 which came to be dismissed for want of
prosecution on account of non-removal of office objections within the
time limit stipulated by order dated 25.1.2011.
Heard
Mr.Minesh Parikh, learned advocate for the applicant.
Having
regard to the averments made in the application, the application is
allowed. Second Appeal (Stamp) No.236 of 2010 is hereby restored to
file. The application stands disposed of accordingly. The office
objections be removed on or before 21.10.2011.
(Harsha
Devani,J)
pathan
Top