Gujarat High Court High Court

Executive vs Unknown on 18 March, 2009

Gujarat High Court
Executive vs Unknown on 18 March, 2009
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/59720/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 597 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 10808 of 2008
 

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

 

EXECUTIVE
ENGINEER - Applicant(s)
 

Versus
 

KARSHANBA
BAPUBA VADER - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RITURAJ M MEENA for
Applicant(s) : 1, 
MR HARSHAD K PATEL for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/03/2009  
 
ORAL ORDER

The
applicant has taken out this application with a prayer that the order
dated 24.2.2009 passed in SCA No. 10808 of 2008 may be recalled.

In
view of the averments made in the application and the submissions
made by Mr. Meena, learned advocate for the applicant, case for
recalling the order dated 24.2.2009 has been made out. Hence,
application is allowed in terms of the relief prayed for in paragraph
5(A). The order dated 24.2.2009 is recalled and the proceedings of
SCA No.10808 of 2008 are restored to file. The petition being SCA
No.10808 of 2008 be listed for admission hearing on 24th
March, 2009 in First Board. It is clarified that if the hearing of
the petition is not attended on 24th March, 2009, the
petition shall automatically stand dismissed.

Present
application is accordingly disposed of.

[K.M.Thaker,
J.]

kdc

   

Top