Gujarat High Court High Court

Messrs vs Unknown on 24 November, 2010

Gujarat High Court
Messrs vs Unknown on 24 November, 2010
Author: D.A.Mehta,&Nbsp;Ms.Justice Harsha Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2254/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No.2254 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No.8715 of 2004
 

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

MESSRS
PACIFIC EXPORTS - Applicant(s)
 

Versus
 

UNION
OF INDIA & 1 - Opponent(s)
 


=================================================== 
Appearance
: 
MS AVANI S MEHTA for Applicant(s) :
1, 
MR RM CHHYA for Opponent(s) :
1-2, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 


Date
: 24/11/2010 

 


 ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

This
application seeks restoration of the main matter being Special
Civil Application No.8715 of 2004, which came to be rejected vide
order dated 30.07.2008 for want of prosecution in absence of learned
counsel for the petitioner.

Heard
Ms.Avani S. Mehta, learned advocate for the applicant and
Mr.R.M.Chhaya, learned Senior Standing Counsel for the opponents.

Having
regard to the averments made in the application and more
particularly the contents of
Paragraph Nos.2 and 3 thereof, sufficient cause has been made out so
as to restore the Special Civil Application.

The
application therefore, succeeds and is accordingly allowed subject
to the applicant depositing a sum of Rs.1,500/- (Rupees One Thousand
Five Hundred only) with the Gujarat High Court Legal Services
Committee within a week from today and on production of the original
receipt thereof on record of the main matter, the main matter shall
stand restored to file. In the event of failure to deposit the sum,
as aforesaid within the time stipulated, the matter shall stand
disposed of without any further reference to the Court.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[H.N.

DEVANI, J]

***

Bhavesh*

   

Top