Gujarat High Court High Court

Bhikhabhai vs Unknown on 30 June, 2010

Gujarat High Court
Bhikhabhai vs Unknown on 30 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1487/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1487 of 2010
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 4885 of 2010
 

 
=========================================================

 

BHIKHABHAI
DALABHAI CHAVDA - Applicant(s)
 

Versus
 

LILABEN
D/O SHANAJI MOTIJI & 12 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
13. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 30/06/2010 

 

ORAL
ORDER

Heard
learned advocate Mr.K.V. Shelat for the applicant. Taking into
consideration the fact that the learned advocate has filed his
affidavit and for the contents of the application, the Misc. Civil
Application is allowed. The main matter is restored to the file.

2. Two
days time is granted to remove office objections. If the objections
are not removed on or before 2nd July 2010, the matter
shall stand dismissed for non prosecution.

(RAVI
R. TRIPATHI, J.)

karim

   

Top