Gujarat High Court High Court

Quereshi vs Unknown on 14 August, 2008

Gujarat High Court
Quereshi vs Unknown on 14 August, 2008
Author: D.A.Mehta,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/302/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-FOR CONTEMPT No.302 of 2008
 

In


 

MISC.CIVIL
APPLICATION No.1587 of 2006
 

In
SPECIAL CIVIL APPLICATION No.4542 of 1991
 

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

QUERESHI
AHMADBHAI MIYABHAI - Applicant(s)
 

Versus
 

DY.EXECUTIVE
ENGINEER & 1 - Opponent(s)
 


======================================================= 
Appearance
: 
MR PH PATHAK for Applicant(s) :
1, 
MR RC JANI for Opponent(s) : 1, 
None for Opponent(s) :
2, 
=======================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 


Date
: 14/08/2008 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned
advocate for the applicant seeks restoration of the main application
being Misc. Civil Application No.1587 of 2006 for the reasons stated
in the application. In absence of any opposition, the application is
allowed, subject to the applicant depositing a sum of Rs.1,500/- in
the Gujarat High Court Legal Services Committee within a period of 10
(ten) days from today and producing the original receipt on record of
the main application. Upon production of the receipt on record of the
main application the same shall stand restored to file. Application
is allowed accordingly in the aforesaid terms and stands disposed of.

Sd/-

Sd/-

[D.A.

MEHTA, J] [Z.K.SAIYED, J]

Bhavesh*

   

Top