Gujarat High Court High Court

Kantiji vs Rule on 22 June, 2011

Gujarat High Court
Kantiji vs Rule on 22 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1570/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1570 of 2011
 

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


 

KANTIJI
CHANDAJI THAKOR & 5 - Applicant(s)
 

Versus
 

VASUDEV
KADARMAL AGRAWAL & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
AG VYAS for
Applicant(s) : 1 - 3. 
MR TATTVAM K PATEL for Opponent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

1. RULE.

Shri Tattvam Patel, learned advocate waives service of notice on
behalf of the opponents.

2. The
present application has been preferred by the
applicants-petitioners-original defendants to restore the main
Special Civil Application, which came to be dismissed for
non-prosecution for non-removal of the office objections.

3. Having
heard the learned advocates appearing on behalf o the respective
parties, the present application is allowed and the main Special
Civil Application No. 16765/2010 is hereby ordered to be restored to
file. Time to remove the office objections is hereby extended for a
period of ten days from today failing which the main Special Civil
Application shall be dismissed for non-prosecution without referring
the matter to the Court and the same shall not be restored.

4. With
this, the present application is allowed. Rule is made absolute
accordingly. No cost.

(M.R.

SHAH, J.)

siji

   

Top