Gujarat High Court High Court

Kureshi vs Unknown on 5 April, 2011

Gujarat High Court
Kureshi vs Unknown on 5 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/829/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 829 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1837 of 2011
 

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

 

KURESHI
MUSTAFABHAI SAFFIBHAI & 5 - Applicant(s)
 

Versus
 

UNION
OF INDIA & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NS SHETH for
Applicant(s) : 1 - 6. 
None for Opponent(s) : 1, 
MRS MAUNA M
BHATT for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 05/04/2011 

 

ORAL
ORDER

1. RULE.

2. In
view of averments made in the application and having regard to the
submissions made by learned counsel for the applicants, the order
dated 10th March, 2011 is recalled. The
relief prayed for in Para:6(A) is granted.

3.
The Registry is directed to restore the proceedings of Special
Civil Application No.1837 of 2011 to its original file.

4. With
the aforesaid direction, application is allowed. Rule is made
absolute to the aforesaid extent.

(K.M.THAKER,
J.)

Amit

   

Top