Gujarat High Court
Rajkot vs Unknown on 14 October, 2011
Gujarat High Court Case Information System Print MCA/2398/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 2398 of 2011 In SECOND APPEAL No. 49 of 1998 ========================================================= RAJKOT DISTRICT PANCHAYAT - Applicant(s) Versus CHAMPAKLAL MOHANLAL SANGHANI HUSBAND OF BHAGWATIBEN CHANDRA & 1 - Opponent(s) ========================================================= Appearance : MR HS MUNSHAW for Applicant(s) : 1, MR MD RANA for Opponent(s) : 1, None for Opponent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 14/10/2011 ORAL ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 3(b). The order of dismissal of appeal
is recalled and Second Appeal is restored to its original file, on
condition that the applicant will supply the paperbook within a
period of four weeks from today. If the paperbook is not supplied
within the stipulated time, the matter will stand dismissed for
default after four weeks without reference to the Court. The
application stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top