Gujarat High Court
Rajesh vs Unknown on 22 April, 2011
Gujarat High Court Case Information System
Print
MCA/959/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 959 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1386 of 2003
=========================================================
RAJESH
KARSANBHAI UTEKAR - Applicant(s)
Versus
UNION
OF INDIA & 1 - Opponent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Applicant(s) : 1,
MR YC CONTRACTOR for Opponent(s) : 1, 3,
MR
JS YADAV for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Heard
the learned counsel for the parties.
2. Cause
shown in support of the restoration application is sufficient. The
application is allowed. Order dated 3.3.2011 is recalled. The
petition is restored to its original number.
3. The
main matter be listed for final hearing on 27th
April 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top