Gujarat High Court High Court

Charming vs Rule on 8 July, 2011

Gujarat High Court
Charming vs Rule on 8 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1209/2011	 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1209 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2901 of
2011 
=========================================================

 

CHARMING
JYOTINDRA SHAH - Applicant(s)
 

Versus
 

UNION
OF INDIA & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
JV MEHTA for
Applicant(s) : 1,MS KRISHNA B MEHTA for Applicant(s) : 1, 
MR PS
CHAMPANERI for Opponent(s) : 1, 
None for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 08/07/2011 

 

ORAL
ORDER

Rule.

Mr. Champaneri, learned Solicitor General of India waives service of
Notice of Rule on behalf of the respondent. With the consent of the
parties the application is taken up for hearing and decision today.

Heard
learned advocates for the applicant as well as respondent.

Having
regard to the submissions and averments made in the application the
order dated 10.3.2011 is recalled. The office is directed to restore
the proceedings of SCA No.2901 of 2011 to its original file.

The
application stands disposed of. Rule is made absolute to the
aforesaid extent.

(K.M.THAKER,J.)

Suresh*

   

Top