Gujarat High Court
Dhruvkumar vs Unknown on 20 March, 2009
Gujarat High Court Case Information System
Print
MCA/628/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 628 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3602 of 2008
=================================================
DHRUVKUMAR
TAKHUBHA GOHIL - Applicant
Versus
THE
STATE OF GUJARAT & 2 - Opponents
=================================================
Appearance :
MS
SONA SAGAR for Applicant:
MR DUSHYANT KUMAR, LD. AGP for Opponent
: 1,
None for Opponents : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/03/2009
ORAL
ORDER
Rule.
Mr. Dushyant Kumar, learned AGP waives service of notice of rule and
with the permission of counsels for the parties, matter is taken up
for final disposal.
In
view of the averments made in the application, restoration
application deserves to be allowed, and having not been objected by
the other side. Accordingly order dated 21/10/2008 is hereby recalled
and main matter being Special Civil Application No. 3602 of 2008 is
restored to file. Main matter may come up for hearing in due course
before the regular Court.
[
S.R. BRAHMBHATT, J ]
/vgn
Top