Gujarat High Court High Court

R vs Unknown on 16 December, 2010

Gujarat High Court
R vs Unknown on 16 December, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2952/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2952 of 2010
 

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


 

R
S MISHRA & CO - Applicant(s)
 

Versus
 

GUJARAT
STATE ELECTRICITY CORPORATION LIMITED & 1 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
MTM HAKIM for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for restoration of the main First Appeal
(Stamp) No.2285/10 which came to be dismissed on account of
non-removal of office objection.

Mr.Hakim,
learned counsel states that if the time is granted, immediately the
office objections shall be removed.

In
view of the above, the concerned First Appeal shall stand restored
on the condition that the applicant removes all office objections on
or before 15.11.2010 and the same is verified by the office.

Application
disposed of accordingly.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top