Gujarat High Court
Savjibhai vs Unknown on 1 August, 2011
Gujarat High Court Case Information System
Print
MCA/1664/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1664 of 2011
In
LETTERS PATENT APPEAL No. 1089 of 2010
In
SPECIAL CIVIL APPLICATION No. 444 of 2010
With
LETTERS
PATENT APPEAL No. 1089 of 2010
=========================================================
SAVJIBHAI
UKABHAI KHAKHARIA (PATEL) - Applicant(s)
Versus
ADDITIONAL
DEVELOPMENT COMMISSIONER & 2 - Opponent(s)
=========================================================
Appearance
:
MR
NITINCHANDRA DAVE for
Applicant(s) : 1,
GOVERNMENT PLEADER for Opponent(s) : 1,
None
for Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Having
heard learned counsel for the petitioner and being satisfied with the
grounds, the petition for restoration is allowed. Letters Patent
Appeal No.1089/2010 is restored to its original file. Process fee
must be paid by 8th August 2011, failing which, this order
shall stand recalled. Misc. Civil Application stands disposed of.
Order
on Letters Patent Appeal No.1089 of 2010
Post
the Appeal before appropriate Bench on 30th August 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top