Gujarat High Court
Ritaben vs Unknown on 12 January, 2011
Gujarat High Court Case Information System
Print
MCA/3350/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3350 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 320 of 2009
=========================================================
RITABEN
WD/O RAJNIKANT ARVINDBHAI PANCHAL THROUGH & 2 - Applicant(s)
Versus
DINKARBHAI
EKNATH DHAMANI & 2 - Opponent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Applicant(s) : 1 - 3.
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 12/01/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr Hakim. He states that he already has Court-fee
stamps with him and he shall remove the office objections during the
course of the day today. In this view of the matter, this application
is allowed and First Appeal (Stamp) No.320 of 2009 is restored to its
original number on condition that the applicants remove the office
objections on or before 13.1.2011.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top