Gujarat High Court High Court

Gulam vs Unknown on 5 March, 2010

Gujarat High Court
Gulam vs Unknown on 5 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3275/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3275 of 2009
 

In


 

SECOND
APPEAL No. 217 of 1983
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be  circulated to the civil judge ?
		
	

 

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

 

GULAM
MAHOMAD KALU - Applicant(s)
 

Versus
 

STATE
GOVT. OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MD RANA for
Applicant(s) : 1, 
MR NIRAJ SONI ASST.GOVERNMENT PLEADER for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
ORAL
JUDGMENT

RULE.

Mr.Niraj Soni, learned Assistant
Government Pleader waives the service of notice of rule on
behalf of the opponent State.

With
the consent of the learned advocates appearing on behalf of the
respective parties, present application is taken up for final
hearing today.

Present
application has been preferred by the applicant original
appellant to condone the delay in preferring the application for
restoration of the main Second Appeal No.217 of 1983 which came to
be dismissed for non-prosecution.

Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments in the application and
considering the fact that the cognate Second Appeal No.216 of 1983
is already pending and is on Board for final hearing, present
application is allowed. Second Appeal 217 of 1983 is restored to
file. Registry is directed to notify Second Appeal No.217 of 1983
along with Second Appeal No.216 of 1983 for final hearing on
31/3/2010. Rule is made absolute accordingly. In
the facts and circumstances of the case, there shall be no order as
to costs.

[M.R.

SHAH, J.]

rafik

   

Top