Gujarat High Court Case Information System
Print
MCA/2495/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2495 of 2011
In
FIRST
APPEAL No. 2499 of 2011
=========================================================
JASHODABEN
AMBALAL PATEL & 4 - Applicant(s)
Versus
JAMANADAS
RAJENDRAKUMAR NISAD & 2 - Opponent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Applicant(s) : 1 - 5.
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 11/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Considering the
facts and circumstances, as the main first appeal came to be
dismissed for non-removal of office objections by order dated
29.08.2011 and the learned Advocate for the applicant undertakes to
remove all office objections if the main first appeal is RESTORED.
2. The main First
Appeal No. 2499 of 2011 shall stand restored on condition that the
applicant removes all office objections within a period of TWO
WEEKS and the same is verified by the office.
3. Application stands
DISPOSED OF, accordingly.
(JAYANT
PATEL, J.)
(R.M.CHHAYA,
J.)
Umesh/
Top