Gujarat High Court High Court

Jyotiben vs Unknown on 18 January, 2011

Gujarat High Court
Jyotiben vs Unknown on 18 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3611/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3611 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7007 of 1992
 

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

 

JYOTIBEN
MANHARLAL BHATT & 1 - Applicant(s)
 

Versus
 

BHUJ
NAGARPALIKA & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Applicant(s) : 1 - 2. 
MR YS MANKAD for Opponent(s) : 1, 
None
for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 18/01/2011 

 

ORAL
ORDER

Leave
to amend the prayer clause is granted.

This
application has been filed with a prayer to recall order dated
29.04.2006, whereby, Special Civil Application No.7007 of 1992 has
been dismissed for default, and to restore the said petition to its
original status.

I
have heard Mr.P.H.Pathak, learned advocate for the applicants
(original petitioners). For reasons stated therein, the prayer made
in the application deserves to be granted.

Accordingly,
delay in filing the application is condoned and it is directed that
Special Civil Application No.7007 of 2010 be restored to its original
status on file.

The
application is disposed of in the above terms.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top