Gujarat High Court Case Information System
Print
MCA/248620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2486 of 2008
In
STAMP
NUMBER (SPL.C.A.) No. 5706 of 2008
=================================================
MAHINDRA
GUJARAT TRACTOR LIMITED - Applicant
Versus
RASTRIYA
MAZDOOR UNION & 2 - Opponents
=================================================
Appearance :
NANAVATI
ASSOCIATES for Applicant :
None for
Opponents : 1 - 3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/09/2008
ORAL
ORDER
Heard
Ms. Samta Patel for the applicant. Special Civil Application (St.)
No. 5706 of 2008 stood dismissed for default along with other matters
as the time granted on earlier occasion for removal of office
objections had elapsed and objections had not been removed by that
time.
The
application for restoration deserves to be allowed for the reasons
recorded in the application. Application is allowed. Office
objections, if any, in the main matter shall be removed by the
applicant within a week from today and office may restore the
petition to file. Misc. Civil Application stands disposed of.
[
S.R. BRAHMBHATT, J ]
/vgn
Top