Gujarat High Court Case Information System
Print
MCA/2155/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2155 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13797 of 2007
=========================================================
CHATURBHAI
DAMABHAI AMRUTIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Opponent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8, 1.2.9, 1.2.10,1.2.11
GOVERNMENT PLEADER for Opponent(s) :
1,
None for Opponent(s) : 2 - 3.
MR BS PATEL for Opponent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/10/2011
ORAL
ORDER
Heard
the learned advocates for the parties. It is submitted by Mr.
Chirag Patel learned advocate for the respondents that the society
in question is not in existence and, therefore, now question does
not arise to entertain even the present application filed for
restoration of main petition, and prayed that this application may
be dismissed.
This
application is filed for restoration of main petition which was
dismissed for non-prosecution. Considering the averments made in the
application, this application is required to be allowed. However, it
will be open for Mr. Chirag Patel learned advocate for the
respondents to raise all the contentions at the time of hearing of
the main petition. Hence, main petition being Special Civil
application No. 13797/2007 is restored to file. This application is
allowed accordingly.
[M.D.
SHAH, J.]
mandora/
Top