Gujarat High Court High Court

Sejal vs Unknown on 3 December, 2010

Gujarat High Court
Sejal vs Unknown on 3 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/447/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 447 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 8572 of 2002
 

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

 

SEJAL
JAGDISHCHANDRA SONI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RA PATEL for
Applicant(s) : 1, 
MR AL SHARMA, ASST.GOVERNMENT PLEADER for
Opponent(s) : 1, 
MRS VD NANAVATI for Opponent(s) : 2, 
MR AJAY R
MEHTA for Opponent(s) : 3, 
None for Opponent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/12/2010  
 
ORAL ORDER

This
application has been filed with a prayer to recall order dated
29.8.2008 passed in Special Civil Application No.8572/2002, whereby
the said petition has been dismissed for non-prosecution, and for
condoning the delay in filing the application.

Heard
Mr.R.A.Patel, learned counsel for the applicant and perused the
averments made in the application. For reasons stated in the
application, the prayers made therein deserve to be granted.

Accordingly,
the application is allowed. The delay in filing the application is
condoned. Order dated 29.8.2008 passed in Special Civil Application
No.8572/2002, is recalled. Special Civil Application No.8572/2002 is
restored to its original status on file.

The
application is disposed of.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top