Gujarat High Court High Court

Rameshchandra vs Unknown on 9 July, 2010

Gujarat High Court
Rameshchandra vs Unknown on 9 July, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2527/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No.2527 of 2009
 

In


 

STAMP
NUMBER (SPL.C.A.) No.4828 of 2009
 

 


 

===================================================
 

RAMESHCHANDRA
RAMBHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Opponent(s)
 

=================================================== 
Appearance
: 
MR RS SANJANWALA for Applicant(s) :
1, 
MS MANISHA NARSINGHANI, AGP for Opponent(s) : 1, 
None for
Opponent(s) : 2 - 5, 5.2.1, 5.2.2, 5.2.3, 5.2.4, 5.2.5, 5.2.6, 5.2.7,
5.2.8,5.2.9 - 6. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 09/07/2010 

 


 ORAL
ORDER

In
compliance with the order dated 18.06.2010 the applicant has placed
on record additional affidavit dated 08.07.2010. The application
seeks restoration of main petition being Special Civil Application
(Stamp) No.4828 of 2009, which came to be rejected on 22.08.2009 for
want of removal of office objection(s), as per directions of the
Court vide order dated 29.07.2009.

Heard
learned advocate for the applicant. It is submitted that the
applicant shall remove all office objections within two days from
the day the main petition stands restored to file.

The
prayer for restoration of the main petition being Special Civil
Application (Stamp) No.4828 of 2009 is granted provided learned
advocate deposits a sum of Rs.1,500/- (Rupees One thousand Five
hundred) with the Gujarat High Court Legal Services Committee on or
before 16.07.2010. Upon production of the original receipt thereof
on record of the main matter, the matter shall stand restored to
file. In the event of failure to deposit the sum as aforesaid within
the time stipulated, the matter shall stand disposed of without any
further reference to the Court.

Accordingly
if the main petition being Special Civil Application (Stamp) No.4828
of 2009 stands restored to file, office objections shall be removed
on or before 20.07.2010.

The
application stands allowed accordingly.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top