Gujarat High Court Case Information System
Print
MCA/2746/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2746 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 4652 of 2006
=========================================================
RAMESHBHAI
LALABHAI MAKWANA - Applicant(s)
Versus
PRAVINBHAI
VADILAL MISTRI & 2 - Opponent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Applicant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 24/10/2008
ORAL
ORDER
Heard
learned advocate Mr. Hakim on behalf of applicant.
The
present application is filed with a prayer to condone delay of 541
days in filing appeal and to recall order passed by this Court on
21/2/2007, where FA(ST) dismissed in default as office objection is
not removed in time.
Considering
submission and averment made in this application followed with
affidavit. The delay of 541 days is condone in the interest of
justice and order passed by this Court on 21/2/2007 in FA(ST) no.
4652/2006 is restored to original file.
Office
objection, if any, is to be removed on or before 1/12/2008, failing
which matter will dismiss in default without reference to the Court.
Accordingly,
present application is disposed of.
(H.K.RATHOD,
J)
asma
Top