Gujarat High Court
Bharat vs Unknown on 30 July, 2010
Gujarat High Court Case Information System
Print
MCA/1290/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1290 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13161 of 2003
=========================================================
BHARAT
MILLING COMPANY - Applicant(s)
Versus
APPELLATE
COMMITTEE, G E B & 1 - Opponent(s)
=========================================================
Appearance
:
MR
NS DESAI for
Applicant(s) : 1,
MR MD PANDYA for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/07/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraphs 6(A) and 6(B). The delay is condoned
as prayed for. The main petition is restored to its original file.
The application stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top