Gujarat High Court Case Information System
Print
MCA/1993/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1993 of 2010
In
SPECIAL
CIVIL APPLICATION No. 428 of 2010
=========================================================
MAHESHBHAI
LASMANBHAI VASAVA - Applicant(s)
Versus
LAXMANBHAI
ISWARBHAI MACHHI CLAIMED TO BE THE HONORARY & 1 - Opponent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3
MR JAL SOLI UNWALA for
Opponent(s) : 1,
MR PRANAV DAVE ASST.GOVERNMENT PLEADER for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/08/2010
ORAL
ORDER
RULE.
Mr.Jal Soni Unwala, learned advocate waives the service of notice of
rule on behalf of the respondent No.1 and Mr.Pranav Dave, learned
Assistant Government Pleader waives the service of notice of rule on
behalf of the respondent No.2.
With
the consent of the learned advocates appearing on behalf of the
respective parties, present application is taken up for final
hearing today.
Present
application has been preferred by the applicants original
petitioners
to restore the main Special
Civil Application which came to be dismissed for
non-prosecution by order dtd.1/7/2010, as on that day, though the
matter was called out twice, the learned advocate appearing on
behalf of the petitioner
was absent.
Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and as
the learned advocate appearing on behalf of the petitioners
has shown his willingness to make submissions in the main matter
today itself, present application is allowed and main
petition being Special
Civil Application No. 428 of 2010 is restored to
file. Rule is made absolute accordingly. In
the facts and circumstances of the case, there shall be no order as
to costs.
[M.R.
SHAH, J.]
rafik
Top