Gujarat High Court High Court

Razaye vs Unknown on 15 March, 2010

Gujarat High Court
Razaye vs Unknown on 15 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/302/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 302 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1825 of
2009 
 
=========================================================

 

RAZAYE
MUSLIM YUVA COMMITTEE - Applicant(s)
 

Versus
 

UMMARSHA
SUBRATHISHA FAKIR DECEASED THROUGH LEGAL HEIRS & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SK BUKHARI for
Applicant(s) : 1, 
MR SHAKEEL A QURESHI for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 15/03/2010 

 

 
 
ORAL
ORDER

1. This
application has been filed with a prayer to restore Special Civil
Application No.1825/2009 to its original status on file. The said
petition has been dismissed for non-prosecution, by order dated 30th
June, 2009 of this Court.

2. I
have heard Mr. Sunil Mehta, learned advocate for Mr. S.K. Bukhari,
learned counsel for the applicant.

3. For
the reasons stated in paragraph 1 to 4 of the application, the
prayers made in the application deserve to be allowed.

4.
Accordingly, the application is allowed and order dated 30th
June, 2009 passed in Special Civil Application No.1825/2009, is
recalled. The said petition is restored to its original status on
file. The application is disposed of, as above.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top