Gujarat High Court
Hadmatiya vs Unknown on 19 February, 2010
Gujarat High Court Case Information System
Print
MCA/1155/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1155 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11783 of
2008
=========================================================
HADMATIYA
GRAMPANCHAYAT - Applicant(s)
Versus
BABULAL
MAVJIBHAI KALSARIYA - Opponent(s)
=========================================================
Appearance
:
MR
JEET J BHATT FOR MS SEJAL K MANDAVIA
for
Applicant(s) : 1,
MR NC THAKKAR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date : 19/02/2010
ORAL ORDER
Leave
to amend.
Heard
Mr. Bhatt for Ms. Mandavia, learned advocate for the applicant.
Any
objection against the prayer made in the application has not been
filed by the opponent. Considering the reasons mentioned in the
application, the relief prayed for in paragraph 4(A) is granted. The
order dated 17.03.2009 is recalled. The Special Civil Application
No.11783 of 2008 is restored to file.
Civil
application stands disposed of.
[K.M.Thaker,
J.]
kdc
Top