Gujarat High Court High Court

Sachin vs Unknown on 1 August, 2008

Gujarat High Court
Sachin vs Unknown on 1 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2149/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2149 of 2008
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 432 of 2008
 

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

 

SACHIN
GUNVANTRAI VYAS - Applicant(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD NOW KNOWN AS GUJARAT STATE EL- - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Applicant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 01/08/2008  
ORAL ORDER

Present
application is made with prayer to condone delay in filing the Misc.
Civil Application and also with a prayer for restoring the petition,
to file for admission hearing since the same has been treated as
dismissed for non-prosecution by the office on account of failure on
part of petitioner to remove office objections.

2. Mr.

Mishra appears and refers to the averments and submissions made in
the application. On perusal of the averments in the application and
upon consideration of submission of Mr. Mishra, it comes out that the
applicant has made out sufficient cause for condoning delay. Hence
the delay in preferring the application is condoned. Mr. Mishra also
requests for extension of time to remove the office objection. The
applicant is granted time till 6th August 2008 to remove
the office objections. If all the office objections are removed on
or before 6th August 2008, then the Registry may restore
the petition to file only upon satisfaction of requirements. With the
aforesaid clarifications and directions, the application is allowed
and stands disposed of accordingly.

[
K.M. Thaker, J. ]

rmr.

   

Top