Gujarat High Court
Dharmendrasinh vs Unknown on 21 October, 2011
Gujarat High Court Case Information System
Print
MCA/2492/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2492 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 688 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8418 of 2001
======================================
DHARMENDRASINH
KISHORSINH GOHIL - Applicant
Versus
STATE
OF GUJARAT & 1 - Opponents
======================================
Appearance
:
HL
PATEL ADVOCATES for Applicant.
MS SHRUTI PATHAK, AGP for Opponent
No.1.
None for Opponent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/10/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
In
view of the averments made in the application, the present
application is allowed in terms of paragraph 4 (A).
Counsel
for the applicant is directed to remove the office objections within
a period of four weeks from today. Main matter to be listed on
21.11.2011.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top