Gujarat High Court Case Information System
Print
MCA/3254/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3254 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6899 of 2009
=========================================================
JAMNADAS
GORDANBHAI BHADJA - Applicant(s)
Versus
ANJANABEN
HITESHBHAI BHADJA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
CHETAN P PANDYA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/04/2010
ORAL ORDER
1. This
application has been filed with a prayer to condone the delay of 38
days occasioned in filing the same and for restoration of Special
Civil Application No.6899/2009, to its original status on file. The
said petition was dismissed for non-prosecution by order of this
Court dated 16.07.2009.
2. I
have heard Mr.Chetan P. Pandya, learned counsel for the applicant and
perused the averments made in the application.
3. In
view of the submissions made by the learned counsel for the applicant
and averments contained in paragraph Nos.3 to 6 thereof, the prayers
made in application deserves to be granted.
4. Accordingly,
the application is allowed. The delay of 38 days occasioned in filing
the same is condoned. Order dated 16.07.2009, is recalled and Special
Civil Application No.6899/2009, is restored to its original status on
file.
The
application is disposed of, as above.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top