Gujarat High Court High Court

Nami vs Unknown on 10 December, 2010

Gujarat High Court
Nami vs Unknown on 10 December, 2010
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/37/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 37 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 120 of 2007
 

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


 

NAMI
MAGID THRO' ADMINISTRATOR& PRESIDENT MOHMAD SHAFFI - Applicant(s)
 

Versus
 

MOCHI
HIRALAL BHOGILAL - Opponent(s)
 

==========================================
 
Appearance : 
MS
KJ BRAHMBHATT for Applicant(s) : 1, 
None for
Opponent(s) : 1, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 10/01/2008 

 

 
 
ORAL
ORDER

Learned
counsel appearing for the applicant assured this Court that the
certified copy of the judgment and decree shall be presented, for
removal of office objection on or before 24.1.2008.

Upon
this assurance, this Second Appeal is restored. If the certified copy
of the judgment and decree passed by the trial Court is not presented
before 24.1.2008, the same will be deemed to have been dismissed.
This Second Appeal is restored. This Misc. Civil Application is
disposed of.

(D.N.

PATEL, J.)

ynvyas

   

Top