Gujarat High Court Case Information System
Print
MCA/2339/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 2339 of 2008
In
CIVIL
APPLICATION No. 8005 of 2007
In
APPEAL
FROM ORDER No. 43 of 1999
=========================================================
RAMESHBHAI
CHHELSHANKAR OZA HIMSELF & AS DIRECTOR OF - Applicant(s)
Versus
DEVEN
JAGNATH JOSHI & 17 - Opponent(s)
=========================================================
Appearance :
M/S
THAKKAR ASSOC. for Applicant(s) : 1,
MR PC
KAVINA for Opponent(s) : 1,
MR DC DAVE for Opponent(s) : 2 - 3.
MR
AR MAJMUDAR for Opponent(s) : 4,
MR ARUN H MEHTA for Opponent(s) :
5,
None for Opponent(s) : 6 - 12,15 - 18.
MR AS VAKIL for
Opponent(s) : 13,
M/S THAKKAR ASSOC. for Opponent(s) :
14,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/08/2008
ORAL
ORDER
1. Heard
learned Advocate for the applicant and Mr.A.S.Vakil, learned Advocate
for contesting respondent No.4.
2. Present
application is filed for revival of Civil Application No.8005 of 2007
and to decide and dispose of the same on merits. Present application
is not seriously opposed by the learned Advocate appearing on behalf
of the respective respondents. Hence, present application is allowed
and Civil Application No.8005 of 2007 is restored to file. Rule is
made absolute accordingly to the aforesaid extent. Registry is
directed to notify Civil Application No.8005 of 2007 in Appeal from
Order No.43 of 1999 on 02nd September, 2008.
[M.R.Shah,J.]
satish
Top