Gujarat High Court High Court

Mohanbhai vs Unknown on 3 March, 2010

Gujarat High Court
Mohanbhai vs Unknown on 3 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/534/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 534 of 2010
 

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


 

MOHANBHAI
RAMABHAI BHIKHABHAI PATEL THROUGH POA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Opponent(s)
 

=================================================
 
Appearance : 
MR
GIRISH M DAS for Applicant(s) : 1, 
MS MANISHA NARSINGHANI, AGP for
Opponent(s) : 1, 
None for Opponent(s) : 2 -
9. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 03/03/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard the counsel for the applicant and the counsel for the State and
being satisfied with the ground, the petition for restoration is
allowed. Letters Patent Appeal (Stamp) No. 1100 of 2009 is restored
to its original file. This Misc. Civil Application stands disposed
of.

The
Office is directed to register Letters Patent Appeal (Stamp) No. 1100
of 2009 subject to the correction of the defect to be made within a
week.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top