Gujarat High Court High Court

Karshanbhai vs Rule on 3 October, 2011

Gujarat High Court
Karshanbhai vs Rule on 3 October, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1997/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1997 of 2010
 

In


 

CIVIL
APPLICATION No. 5307 of 2010
 

In
 


SPECIAL CIVIL
APPLICATION No. 11800 of 2008
 

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


 

KARSHANBHAI
TRIBHUVANDAS RANAVADIA - Applicant(s)
 

Versus
 

NATIONAL
AGRICULTURAL CORPORATION MARKETING FEDERATION OF - Opponent(s)
 

=========================================
 
Appearance : 
MRPCCHAUDHARI
for Applicant(s) : 1, 
MR
DIPAK R DAVE for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/10/2011 

 

ORAL
ORDER

1. Rule.

Shri Dave, learned advocates waives service of notice of Rule on
behalf of the respondent no.1 In the facts and circumstances of the
case and with the consent of the learned advocates for the respective
parties, present application is taken up for final hearing today.

2.0. Present
application has been preferred by the applicant-original applicant to
restore the Civil Application No.5307 of 2010, which came to be
dismissed for non prosecution. Having heard learned advocates for the
respective parties and as the application is not seriously opposed by
Shri Dave, learned advocate for the respondent, present application
is allowed and Civil Application No.5307 of 2010 is hereby ordered to
be restored to file. Rule is made absolute to the aforesaid extent.

(M.R.SHAH,J.)

kaushik

   

Top