Gujarat High Court
Devchandbhai vs Unknown on 5 July, 2011
Gujarat High Court Case Information System Print MCA/1597/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 1597 of 2011 In STAMP NUMBER (SPL.C.A.) No. 18751 of 2007 ========================================================= DEVCHANDBHAI BACHUBHAI VAJA & 2 - Applicants Versus STATE OF GUJARAT & 5 - Opponents ========================================================= Appearance : MR ANSHIN H DESAI for Applicants : 1 - 3. None for Opponent(s) : 1 - 6, 6.2.1, 6.2.2, 6.2.3, 6.2.4, 6.2.5,6.2.6 ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 05/07/2011 ORAL ORDER
Heard
learned advocate appearing for the applicants.
In
view of the Office Note dated 2.7.2011, it needs to be clarified that
through inadvertence the main matter is treated as having been
dismissed for non-prosecution on account of failing of removing of
office objections. Learned advocate appearing for the applicants
submits that as such he has removed the office objection on the same
date. In view of this, the order, whereunder the matter is treated to
be dismissed for non-prosecution is recalled. The original matter is
restored to file. Orders accordingly.
(S.R.BRAHMBHATT,
J.)
pallav
Top