Gujarat High Court Case Information System
Print
MCA/1983/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1983 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10799 of 2009
=========================================================
DESAIBHAI
DAHYABHAI PARMAR - Applicant(s)
Versus
NARANBHAI
SHABHAIBHAI PARMAR - Opponent(s)
=========================================================
Appearance
:
MR
SHAILESH C SHARMA for
Applicant(s) : 1,
MR MRUGEN K PUROHIT for Opponent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/09/2010
ORAL
ORDER
This
application has been filed with a prayer to restore Special Civil
Application No.10799 of 2009 to its original status on file,
including restoration of interim relief, which was operative therein.
The said petition was dismissed for non-prosecution by order dated
02.02.2010 passed by this Court.
I
have heard Mr.H.M.Modi, learned advocate for Mr.Shailesh C.Sharma,
learned counsel for the applicant and have perused the averments made
in the application. For reasons stated in paragraphs 7 and 8 of the
application, the prayers made in the application deserve to be
granted.
Accordingly,
the application is allowed. Order dated 02.02.2010 passed by this
Court in Special Civil Application No.10799 of 2009 is recalled.
Special Civil Application No.10799 of 2009 is restored to its
original status on file. The interim relief, which was operating in
the said petition, is also restored. The application is disposed of.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top