Gujarat High Court Case Information System
Print
MCA/2531/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2531 of 2008
=========================================================
RAMESHVAR
MADHULAL SHAH - Applicant(s)
Versus
GORDHANBHAI
KACHARABHAI & 3 - Opponent(s)
=========================================================
Appearance :
MR
SURESH M SHAH for Applicant(s)
MR MB GANDHI
for Opponent(s) : 1 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/09/2008
ORAL
ORDER
Leave
to amend the prayer clause and annex a copy of the order dated
19.9.2008 is granted.
This
application has been filed by the applicant with a prayer to recall
the order dated 19.9.2008 passed by this Court and to restore Civil
Revision Application No.252 of 2006 to its original position.
I
have heard Mr.Mehul S.Shah, learned advocate for Mr.S.M.Shah, learned
counsel for the applicant and have perused the averments made in the
application.
For
the reasons states in paragraphs 2 and 3 of the application, the
prayers made in the application deserve to be granted. Accordingly,
the application is allowed. The order dated 19.9.2008 passed by this
Court is recalled and Civil Revision Application No.252 of 2006 is
restored to its original position. Interim relief, if any, operating
in revision application shall also stand restored. The application
stands disposed of.
(Smt.Abhilasha Kumari, J.)
(sunil)
Top