Gujarat High Court Case Information System Print MCA/2186/2009 2/ 2 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 2186 of 2009 In SECOND APPEAL (STAMP NUMBER) No. 181 of 2004 For Approval and Signature: HONOURABLE MR.JUSTICE M.R. SHAH ====================================== 1 Whether Reporters of Local Papers may be allowed to see the judgment ? 2 To be referred to the Reporter or not ? 3 Whether their Lordships wish to see the fair copy of the judgment ? 4 Whether this case involves a substantial question of law as to the interpretation of the constitution of India, 1950 or any order made thereunder ? 5 Whether it is to be circulated to the civil judge ? ====================================== RAMESHBHAI BHOVANBHAI PARMAR - Applicant Versus GUNVATRAI MULJIBHAI SHAH - Opponent ====================================== Appearance : MR SUTHAR FOR MR NK MAJMUDAR for the Applicant. MR DHAVAL D VYAS for the Opponent. ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 03/03/2010 ORAL JUDGMENT
1. The
present Misc.Civil Application has been preferred by the applicant
original appellant-defendant to restore Second Appeal (Stamp) No.181
of 2004, which came to be dismissed for non-removal of office
objections.
2. Mr.Suthar,
learned advocate appearing on behalf of the applicant original
appellant-defendant has stated at the bar that office objections
shall be removed within a period of one week from today.
3. In
view of the above, the present Misc.Civil Application is allowed and
time to remove office objections is granted upto 09/03/2010. On
non-removal of office objections, the Second Appeal shall stand
dismissed automatically without referring the matter to the Court. On
removal of office objections, Registry is directed to notify the main
Second Appeal for admission-hearing on 10/03/2010. Rule is made
absolute accordingly. No costs.
[M.R.SHAH,J]
*dipti
Top