Gujarat High Court
Gulamnabi vs In on 23 September, 2011
Gujarat High Court Case Information System
Print
MCA/2217/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2217 of 2011
In
FIRST
APPEAL No. 288 of 2011
=========================================================
GULAMNABI
IBRAHIMBHAI SHAIKH - Applicant(s)
Versus
GANPATSINH
RATANSINH SOLANKI & 3 - Opponent(s)
=========================================================
Appearance
:
MR
SK BUKHARI for
Applicant(s) : 1,
None for Opponent(s) : 1 - 2, 4,
MS KARUNA V
RAHEVAR for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/09/2011
ORAL
ORDER
Heard
learned advocates appearing for both the parties.
In
view of the statement made by the learned Advocate for the applicant
that the cost of Rs. 2500/- shall be paid to the respondent, the
application is required to be allowed. Accordingly, this application
is allowed. The main matter shall be restored to its original file.
The application stands disposed of accordingly.
Main
matter being First Appeal No. 288 of 2011 to be on 10.10.2011 before
the appropriate Court.
(K.S.JHAVERI,
J.)
niru*
Top