Gujarat High Court Case Information System
Print
MCA/1649/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1649 of 2011
In
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5362 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 872 of 2011
=========================================================
PATEL
GANESHBHAI DEVSIBHAI - Applicant(s)
Versus
MADHUBEN
VEERAJI THAKOR & 1 - Opponent(s)
=========================================================
Appearance
:
MR
NP CHAUDHARY for
Applicant(s) : 1,MRTUSHARCHAUDHARY for Applicant(s) : 1,
None for
Opponent(s) : 1, 1.2.1, 1.2.2,1.2.3 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 20/09/2011
ORAL
ORDER
The
present application has been filed by the applicant for restoration
of Civil Application No.5362 of 2011, First Appeal (Stamp) No.872 of
2011 and Civil Application (Stamp) No.3937 of 2011 which were
dismissed for non-prosecution by order dated 14.06.2011.
The
ground shown in the present application appears to be satisfactory
and genuine one. Hence, the present application is allowed.
Office
is directed to restore Civil Application No.5362 of 2011, First
Appeal (Stamp) No.872 of 2011 and Civil Application (Stamp) No.3937
of 2011 on file. The applicant is directed to remove office
objections within a period of two weeks from today.
(G.B.SHAH,
J.)
Hitesh
Top