Gujarat High Court High Court

Madhukanta vs Unknown on 30 July, 2010

Gujarat High Court
Madhukanta vs Unknown on 30 July, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1346/2009	 2/ 2	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1346 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 5861 of 2008
 

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


 

MADHUKANTA
BHAGUBHAI CHAUDHRI - Applicant(s)
 

Versus
 

PUSHPABEN
WD/O RAMUBHAI CHAUYDHRI & 4 - Opponent(s)
 

=========================================================
Appearance : 
MR
PM VYAS for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 30/07/2010 

 

ORAL
ORDER

1. This
application seeks restoration of the main petition which came to be
rejected for want of prosecution on 21.4.2009. Learned Advocate for
the applicant has reiterated the averments made in the application,
more particularly paragraph No.2 of the application. Considering the
same the application is granted and the main petition shall stand
restored to file subject to the applicant depositing a sum of
Rs.1,500/- (Rupees One thousand Five hundred only) with the Gujarat
High Court Legal Services Committee within a week from today and on
production of the original receipt thereof on record of the main
matter, the matter shall stand restored to file. In the event of
failure to deposit the sum as aforesaid within the time stipulated,
the matter shall stand disposed of without any further reference to
the Court.

2. The
application stands allowed accordingly.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top