Gujarat High Court High Court

Chanchalben vs Unknown on 18 November, 2010

Gujarat High Court
Chanchalben vs Unknown on 18 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2840/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2840 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13369 of 2009
 

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

 

CHANCHALBEN
BAKORBHAI DECEASED THROUGH HEIRS SUDHAKARBHAI & 1 - Applicant(s)
 

Versus
 

BOHARA
INTERNATIONAL STUDIO THROUGH PARTNER SUSHILKUMAR & 2 -
Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.MS BELA A PRAJAPATI for Applicant(s) : 1 -
2. 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 18/11/2010 

 

ORAL
ORDER

This
application has been filed for restoration of Special Civil
Application No.13369 of 2009 which has been dismissed for
non-prosecution by order dated 27.01.2010 of this Court.

I
have heard Mr.B.M.Mangukiya, learned counsel for the applicants and
perused the averments made in the application. For reasons contained
in Paragraphs-6 and 7 of the application, the prayers made therein
deserve to be allowed.

Accordingly,
the application is allowed. Special Civil Application No.13369 of
2009 is restored to its original status on file.

The
application is disposed of.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top