Gujarat High Court High Court

Kiritkumar vs Collector on 31 January, 2011

Gujarat High Court
Kiritkumar vs Collector on 31 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2408/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2408 of 2010
 

In
LETTERS PATENT APPEAL No. 1286 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 12402 of
2009 
 
=================================================
 

KIRITKUMAR
V PAREKH - Applicant(s)
 

Versus
 

COLLECTOR
& 3 - Opponent(s)
 

================================================= 
Appearance
: 
MR
SATYEN B RAWAL for Applicant(s) : 1, 
MRS. MANISHA LAVKUMAR SHAH
AGP 

 

None
for Opponent(s) : 1 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 31/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Heard
learned counsel for the appellant and Mrs. Manisha Lavkumar Shah,
A.G.P. for the respondent-State. Taking into consideration the fact
that case was dismissed for non-compliance of the Court’s order, as
also the grounds shown in the present case, we allow this petition
and restore the Letters Patent Appeal No.1286 of 2010 to its original
file, subject to removal of defects by 14.02.2011, failing which the
order passed in this case shall stand recalled. Office will report
the matter in case of non-removal of defects on 21.02.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top