Gujarat High Court High Court

Mangal vs Unknown on 1 September, 2010

Gujarat High Court
Mangal vs Unknown on 1 September, 2010
Author: H.N.Devani,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2132/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2132 of 2010
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 927 of 2010
 

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

MANGAL
TEXTILES MILLS (I) P. LTD THRO'AUTHORISED SIGNATORY - Applicant(s)
 

Versus
 

UNION
OF INDIA THROUGH MINISTRY OF FINANCE & 1 - Opponent(s)
 

=====================================================
Appearance : 
MR
HASIT DILIP DAVE for Applicant(s) : 1, 
None for Opponent(s) : 1 -
2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/09/2010 

 

 
ORAL
ORDER

(Per
: HON’BLE SMT. JUSTICE ABHILASHA KUMARI)

1. Leave
to amend the prayer clause is granted.

2. This
application has been filed with a prayer to recall order dated
30-04-2010 passed by this Court in Special Civil Application (St.)
No.927 of 2010, whereby the said petition came to be dismissed for
non-removal of office objections before the stipulated period of
time as stated in the said order. It is further prayed that the
delay of 23 days, occasioned in filing the application, may be
condoned.

3. We
have heard Mr.H.D.Dave, learned advocate for the applicant and
perused the averments made in the application. It is submitted by the
learned counsel for the applicant that the office objections shall
be removed on, or before, 16-09-2010, therefore, the prayers made in
the application may be granted.

4. In
view of the explanation rendered in paragraphs Nos.3 to 5 of the
application as well as the undertaking given by the learned counsel
for the applicant that the office objections shall be removed on, or
before, 16-09-2010, the prayers made in the application, deserve to
be granted.

5. Accordingly,
the delay of 23 days occasioned in filing the application is
condoned. The order dated 30-04-2010 passed in Special Civil
Application (St.) No.927 of 2010 is recalled, subject to the
condition that the office objections shall be removed on, or before,
16-09-2010, failing which the direction of recall of the order dated
30-04-2010 would not operate and Special Civil Application (St.)
No.927 of 2010 would automatically be dismissed, without reference to
the Court.

6. The
application is allowed, in the above terms.

(Harsha Devani,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top