Gujarat High Court Case Information System
Print
MCA/294/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 294 of 2011
In
FIRST APPEAL No. 3545 of 1996
To
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 361 of 2011
=========================================================
PATEL
KACHARABHAI ISHVARLAL - Applicant(s)
Versus
SPL.LAQ
OFFICER - Opponent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,
MR AJ DESAI, AGP Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 09/02/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
RULE.
Learned AGP Mr.Desai waives service of notice of rule on behalf of
the opponent State.
Learned
advocate Mr.B.S.Patel indicates to us that he has got all the court
fees stamp available and ready to be filed in the Court. He states
that second set has been supplied. Learned advocate also states that
he shall deposit the court fees with the registry latest by tomorrow.
He volunteers to deposit Rs.35,000=00 by way of consolidated cost
towards all the applications with the Legal Services Authority,
within 48 hours.
In
this set of circumstances, the applications are allowed on condition
that the court fees and the cost are deposited on or before 15th
February 2011.
Rule
made absolute accordingly.
(A.L.Dave,
J.)
(V.M.Sahai,
J.)
/moin
Top