Gujarat High Court
Sarojben vs Unknown on 3 October, 2011
Gujarat High Court Case Information System
Print
MCA/2016/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2016 of 2011
In
FIRST
APPEAL No. 1576 of 2011
=========================================
SAROJBEN
RAJNIKANT SHUKLA - Applicant(s)
Versus
UNION
OF INDIA - Opponent(s)
=========================================
Appearance
:
MR DN PANDYA for Applicant(s) :
1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/10/2011
ORAL
ORDER
This
application is preferred basically about procedure followed by the
registry while processing the appeal filed by the appellant and
conduct of the registry including the Registrar (Judicial).
This
application is filed without any affidavit and in absence of the
affidavit, no prayer made in this application can be granted.
The
application is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top