Gujarat High Court Case Information System
Print
MCA/2458/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2458 of 2011
WITH
MISC.CIVIL
APPLICATION No. 2459 of 2011
IN
SPECIAL
CIVIL APPLICATION No. 5051 of 2011
TO
MISC.CIVIL
APPLICATION No. 2461 of 2011
IN
SPECIAL
CIVIL APPLICATION No. 5053 of 2011
======================================
BHUPENDRA
RATILAL SHAH - Applicants
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 4 - Opponents
======================================
Appearance
:
MR
RAMNANDAN SINGH for Applicant.
MR NJ SHAH, AGP for Opponent No. 1.
None for Opponent Nos.2 -
5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/09/2011
COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
applicants have filed these four Misc. Civil Applications seeking
restoration of Special Civil Application Nos.5050, 5051, 5052 &
5053 of 2011 respectively, to file as the same were dismissed for
non-removal of office objections.
2. Heard
learned counsel Mr. Ramnandan Singh for applicants and Mr. N. J.
Shah, learned Assistant Government Pleader appearing for respondent
No.1.
3. Learned
counsel Mr. Ramnandan Singh appearing for the applicants has
submitted that he will remove office objections in all these four
matters within a period of two weeks from today. He has prayed that
the writ petitions may be restored to its file.
4. Having
considered the averments made in the application and in view of the
above statement of learned counsel Mr. Ramnandan Singh, the present
Misc. Civil Applications are allowed. The applicants are directed to
remove the office objections within a period of two weeks from today.
The writ petitions are restored to its file. There shall be no
order as to costs.
5. The
Registry is directed to notify writ petitions for admission hearing
on 12.10.2011.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top