Gujarat High Court High Court

C.K vs In on 9 May, 2011

Gujarat High Court
C.K vs In on 9 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/653/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 653 of 2009
 

In


 

FIRST
APPEAL No. 1921 of 2006
 

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

 

C.K.
DHAMI & 2 - Applicant(s)
 

Versus
 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
JR SHAH for
Applicant(s) : 1 - 3. 
MR RD DAVE for Opponent(s) : 1, 
NOTICE
SERVED for Opponent(s) : 2 - 3. 
MS BHARTI H RANA for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 09/05/2011  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE J.B.PARDIWALA)

This
is an application for restoration of First Appeal No.1921 of 2006
which was ordered to be dismissed for non-prosecution vide order
dated 25th September, 2007 passed by the Division Bench of
this Court.

In
the application for restoration, it has been averred that the
advocate for the applicant, all of a sudden fell sick at 10.00
O’clock in the morning on 25th September, 2007 and
therefore, he could not remain present when the matter was called out
before the Court. This fact has not been disputed. Inspite of the
fact that the respondents have been served, for the reasons assigned
in the application and being satisfied with the ground, we order
restoration of First Appeal No. 1921 of 2006.

First
Appeal No. 1921 of 2006 is restored to its original file. The
application stands disposed of accordingly. No costs.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top