Gujarat High Court
Muhammad vs Unknown on 27 April, 2010
Gujarat High Court Case Information System
Print
MCA/3015/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3015 of 2009
In
FIRST
APPEAL No. 1706 of 2007
=========================================================
MUHAMMAD
FAROOQ GANDHALAL - Applicant(s)
Versus
MAGANBHAI
JIVABHAI PATEL & 5 - Opponent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Applicant(s) : 1,
None for Opponent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 27/04/2010
ORAL
ORDER
(Per : HONOURABLE
MR.JUSTICE A.L.DAVE)
In
view of what is stated in the application, the advocate could not
attend the Court, as the advocate was addressing another Court at the
relevant time.
In
that view of the matter, the application deserves to be allowed and
it is allowed. First Appeal No.1706 of 2007 is ordered to be
restored to the file of this Court at its original number by
recalling order dated 24th March, 2008.
The
application stands disposed of accordingly. No costs.
(A.L. DAVE, J) (BANKIM.N.MEHTA, J)
shekhar/-
Top