Gujarat High Court High Court

Ranabhai vs Unknown on 22 July, 2011

Gujarat High Court
Ranabhai vs Unknown on 22 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/886/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 886 of 2008
 

In


 

SECOND
APPEAL No. 70 of 2004
 

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


 

RANABHAI
KHODABHAI DAFDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Opponent(s)
 

=========================================
 
Appearance : 
MR
JITENDRA MALKAN for
Applicant(s) : 1, 
GOVERNMENT PLEADER for Opponent(s) : 1, 
None
for Opponent(s) : 2 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 22/07/2011 

 

 
 
ORAL
ORDER

This
application seeks restoration of Second Appeal No.70 of 2004, which
came to be dismissed for want of prosecution vide order dated
8.2.2005.

This
matter was called out twice in the first session and once again in
the second session. However, at all the three calls, learned
advocate for the applicant was not present.

In
the circumstances, the application is dismissed for want of
prosecution.

[HARSHA
DEVANI, J.]

parmar*

   

Top