Gujarat High Court High Court

Gujarat vs Madhya on 1 March, 2011

Gujarat High Court
Gujarat vs Madhya on 1 March, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2421/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 2421 of 2011
 

In


 

MISC.CIVIL
APPLICATION No. 1685 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 7463 of 1999
 

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

GUJARAT
MINERALS GRINDING INDUSTRIES - Petitioner(s)
 

Versus
 

MADHYA
GUJARAT VIJ COMPANY LIMITED - Respondent(s)
 

========================================= 
Appearance
: 
MR KETAN D
SHAH for
Petitioner(s) : 1, 
MR AD OZA for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
ORAL
ORDER

The
present civil application has been filed for permission to
reconstruct the papers of Misc. Civil Application No. 1685 of 2008
for the reasons stated, inter alia, that the papers are not traceable
in the Registry and therefore the applicant is constrained to file
this application. The Note which has been placed on record prepared
by the Registry confirms unfortunately and it is specifically stated
in the note that in spite of the efforts it is not traceable.

Prayer
in terms of Para 5(B) is granted. M.C.A. No. 1685 of 2008 is
permitted to be reconstructed and filed in the Registry for
circulation along with the main matter.

The
application accordingly stands allowed.

(Rajesh
H. Shukla, J.)

(hn)

   

Top