MCA/2879/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION No. 2879 of 2007 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 40 of 2005 In SPECIAL CIVIL APPLICATION No. 2678 of 1999 ====================================== SABARKANTHA JILLA ADIVASI KALYAN SAMITI - Applicant(s) Versus STATE OF GUJARAT & 2 - Opponent(s) ====================================== Appearance : MR BHARAT T RAO for Applicant(s) : 1, GOVERNMENT PLEADER for Opponent(s) : 1 - 3. ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 18/06/2008 ORAL ORDER
Heard
the learned counsel for the applicant.
Considering
the submissions and in the interest of justice, we are inclined to
allow the application for restoration of the Letters Patent Appeal
(Stamp) No.40 of 2005, provided the applicant deposits an amount of
Rs.1000/- (Rupees One Thousand only) as costs with the Gujarat State
Legal Services Authority within two weeks from today. In case the
applicant deposits the aforesaid amount and produces the receipt of
the same on record, this application for restoration of the Letters
Patent Appeal (Stamp) shall stand allowed.
Application
for restoration stands disposed of accordingly.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash