Gujarat High Court High Court

Dineshbhai vs Unknown on 18 July, 2008

Gujarat High Court
Dineshbhai vs Unknown on 18 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/1078/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1078 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2909 of 2006
 

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

 

DINESHBHAI
NAGARDAS MODI - Applicant(s)
 

Versus
 

BARKATALI
DAWOOD SHEIKH & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
SK VISHEN for
Applicant(s) : 1, 
None
for Opponent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/07/2008 

 

ORAL
ORDER

I
have considered the submissions made by learned advocate Ms. Vishen
appearing on behalf of applicant and I have also considered the
submissions made in this application.

After
considering the both, the prayer 5A made in this application is
granted. Accordingly, order dated 1st May 2007 passed in
First Appeal (Stamp) No.2909 of 2006 is hereby recalled and First
Appeal (Stamp) No.2909 of 2006 is ordered to be restored to its
original file.

Time
is extended to remove office objection, if any, within a period of
two weeks from today, failing which, again, matter will dismiss in
default without reference to this Court.

Accordingly,
present Misc. Civil Application is allowed.

Registry
is directed to pay the amount of Rs.5,000/- which has been deposited
by the applicant in pursuance of the order passed by this Court on
1st April 2008 in Civil Application for condonation of
delay No.4063 of 2008 by account payee cheque in the name of
Barkatali Dawood Shaikh.

[H.K.

RATHOD, J.]

#Dave

   

Top