Gujarat High Court High Court

Dharmeshbhai vs Unknown on 5 April, 2011

Gujarat High Court
Dharmeshbhai vs Unknown on 5 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/632/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - 

 

FOR
RESTORATION No. 632 of 2011
 

In


 

WRIT
PETITION (PIL) No. 11 of 2010
 

 
=========================================


 

DHARMESHBHAI
CHHITABHAI PARMAR-NGO SAMAJ VIKAS PARIVAR TRUST - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================
 
Appearance : 
MS
FARHANA Y MANSURI for Applicant(s) : 1, 
MR P.K. JANI, GOVERNMENT
PLEADER for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

				Date
: 05/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
MCA has been preferred for restoration of writ petition (PIL) No. 11
of 2010, which was dismissed for non-removal of defect. The
petitioner has taken the plea that he was suffering from difficulty
and he could not remove office objection within the time prescribed
by the Court. Taking into consideration the stand taken by the
petitioner, we allow MCA and restore writ petition (PIL) No. 11 of
2010 to its original file. Defects to be removed by 15.4.2011,
failing which this order shall stand recalled. The writ petition
(PIL) No. 11/10 be posted on 9.5.2010. MCA stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top