Gujarat High Court High Court

Pragjibhai vs Unknown on 1 July, 2011

Gujarat High Court
Pragjibhai vs Unknown on 1 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1088/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1088 of 2011
 

In


 

SECOND
APPEAL No. 246 of 2010
 

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

 

PRAGJIBHAI
KALYANBHAI & 1 - Applicant(s)
 

Versus
 

SHANTABEN
PARBATBHAI & 9 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MB PARIKH for
Applicant(s) : 1 - 2. 
None for Opponent(s) : 1,3 - 10. 
MR
DHAVAL D VYAS for Opponent(s) : 1.2.1,1.2.2 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/04/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. MB Parikh made a mention that application filed by
applicant original appellant in S.A. no. 246/2010, has not been
circulated by Registry because of having two objections, i.e.
appearance is not filed and another is that order dated 24/1/2011
passed in S. A. no. 246/2010 is not annexed, wherein time was
granted by this Court upto 18/2/2011. During said period, he was not
able to comply with order passed by this Court. Therefore, second
appeal has been dismissed in default.

Therefore,
Registry is directed to circulate present application along with
Second appeal no. 246/2010 on 26/4/2011. Therefore, office
objection which has been raised by Registry is dispensed with and
matter is to be circulated accordingly.

(H.K.RATHOD,
J)

asma

   

Top