Gujarat High Court
Mohmad vs State on 8 July, 2011
Gujarat High Court Case Information System
Print
MCA/1277/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1277 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3496 of 2011
=========================================================
MOHMAD
ISHMAIL KALADIA - Applicant(s)
Versus
STATE
OF GUJARAT - THROUGH ADDITIONAL DIRECTOR (APPEAL) & 2 -
Opponent(s)
=========================================================
Appearance
:
MR
DJ CHAUHAN for
Applicant(s) : 1,
MS. VANDNA ASST. GOVERNMENT PLEADER for
Opponent(s) : 1,
None for Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/07/2011
ORAL ORDER
Rule.
Ms. Bhatt, learned AGP waives service of Notice of Rule on behalf of
the respondent. With the consent of the parties the application is
taken up for hearing and decision today.
Heard
learned advocate for the applicant as well as learned AGP.
Having
regard to the submissions and averments made in the application the
order dated 21.3.2011 is recalled. The office is directed to restore
the proceedings of SCA No.3496 of 2011 to its original file.
The
application stands disposed of. Rule is made absolute to the
aforesaid extent.
(K.M.THAKER,J.)
Suresh*
Top