Gujarat High Court High Court

Maniben vs Unknown on 23 August, 2011

Gujarat High Court
Maniben vs Unknown on 23 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1771/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1771 of 2011
 

In


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1518 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 167 of 2011
 

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


 

MANIBEN
WD/O MULABHAI GANESHBHAI PATEL - Applicant(s)
 

Versus
 

MALEK
NURHUSSAIN AHEMADBHAI & 2 - Opponent(s)
 

=======================================================
Appearance : 
MR
R.K.MANSURI for Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3 None for
Opponent(s) : 1 -
3. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/08/2011 

 

ORAL
ORDER

Rule.

The
present application has been filed for recalling of the order dated
01.03.2011, by which, Civil Application as well as First Appeal have
been dismissed for non-removal of the office objections.

Heard
learned counsel, Mr.R.K. Mansuri for the applicant.

In
view of the reasons mentioned in the application and the statement
made by the learned counsel that he would pay the court fees stamp,
the present application deserves to be allowed.

Accordingly,
the present application stands allowed in terms of Para Nos.6(A) &
6(B). The order dated 01.03.2011 is hereby recalled and Civil
Application No.1518 of 2011 as well as First Appeal (Stamp) No.167 of
2011 are restored to file. Rule is made absolute.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top