Gujarat High Court High Court

Lakhmanbhai vs Unknown on 30 November, 2010

Gujarat High Court
Lakhmanbhai vs Unknown on 30 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2613/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2613 of 2009
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 46 of 2009
 

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


 

LAKHMANBHAI
ARJANBHAI THRO HIS SON POWER OF ATTORNEY HOLDER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
Appearance : 
MR
VIJAY H NANGESH for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/05/2010 

 

ORAL
ORDER

Present
application has been preferred by the applicants herein-original
appellants to restore the main Second Appeal (ST) No. 46 of 2009,
which came to be dismissed for non prosecution on non removal of
office objection. Shri Nagesh, learned advocate for the
applicants-original appellants has stated that appellants shall
remove the office objection on or before 10.05.2010. Hence, present
application is allowed and Second Appeal is restored to file. Time to
remove office objection is granted upto 10.5.2010, failing which
appeal shall be dismissed for non prosecution, without referring the
matter to the Court. On removal of the office objection, Registry is
directed to notify the main Second Appeal for admission hearing on
12.5.2010.

(M.R.SHAH,
J.)

kaushik

   

Top