Gujarat High Court Case Information System
Print
MCA/2255/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2255 of 2010
In
CIVIL
APPLICATION No. 5563 of 2010
In
SPECIAL CIVIL APPLICATION No. 2013 of 1993
=========================================
MOHAMMAD
IQBAL ABDUL RAHIM - Applicant(s)
Versus
ASSISTANT
COLLECTOR & 3 - Opponent(s)
=========================================
Appearance
:
MR ADIL R
MIRZA for
Applicant(s) : 1,1.2.1
MR NEERAJ SONI, ASSTT. GOVERNMENT PLEADER
for Opponent(s) : 1 to 3,
None for Opponent(s) :
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/08/2010
ORAL
ORDER
Rule.
Shri Neeraj Soni, learned
Assistant Government Pleader waive service of notice of Rule on
behalf of respondent Nos.1 to 3.
1. In
the facts and circumstances of the case and with the consent of
learned advocates appearing for respective parties, application is
taken up for final hearing today.
2. Present
application has been preferred by the applicant original
petitioner to restore Civil Application No.5563/2010 which came to be
dismissed for non-prosecution for not paying the process fees.
3. Having
heard learned advocates appearing on behalf of respective parties and
considering the averments made in the application, process fee in the
Civil Application shall be paid on or before 01.09.2010. Present
application is allowed and Civil Application No.5563/2010 is restored
to file. Rule is made absolute to the aforesaid extent. No costs.
(M.R.
Shah, J.)
*menon
Top