Gujarat High Court High Court

Mahesh vs Unknown on 20 January, 2010

Gujarat High Court
Mahesh vs Unknown on 20 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/73/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 73 of 2010
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 8566 of 2009
 

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

 

MAHESH
GOVINDJI PARMAR THROUGH HIS POWER OF ATTORNEY HOLDER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MB GOHIL for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/01/2010
 

ORAL
ORDER

Heard.

In view of the averments made in the application, the
application is hereby allowed in terms of paragraph Nos.6(A) and
6(B). The applicant is directed to remove the office
objections within a period of one week from today. The application
stands disposed of accordingly.

The
main matter to come up for hearing on 03rd February 2010.
It will be open to the applicant to move for early hearing.

(K.S.

Jhaveri, J)

Aakar

   

Top