Gujarat High Court High Court

Punamchand vs Unknown on 16 July, 2010

Gujarat High Court
Punamchand vs Unknown on 16 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2131/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2131 of 2007
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 5820 of 2006
 

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

 

PUNAMCHAND
RAICHDBHAI ACHARYA - Applicant(s)
 

Versus
 

DEPUTY
COLLECTOR, (STAMP DUTY VALUATION) & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SL VAISHYA for
Applicant(s) : 1, 
MR AMIT PATEL, AGP for Opponent(s) : 1, 
None
for Opponent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/07/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

This
application is preferred by applicant with a prayer to recall the
order passed by this Court in Special Civil Application (Stamp)
No.5820 of 2006 on 24th
July 2006.

I
have considered submissions made by both learned advocates appearing
on behalf of respective parties and also considered averments made in
this application supported with affidavit, order passed by this Court
on 24th
July 2010 is hereby recalled and Special Civil Application (Stamp)
No.5820 of 2006 is restored to its original file.

However,
if any office objection is still to be removed by applicant, let it
be removed on or before 31st
July 2010, failing which, matter will stand dismissed in default
without reference to this Court.

In
view of above observation and direction, present application is
disposed of.

[H.K.

RATHOD, J.]

#Dave

   

Top