Gujarat High Court Case Information System
Print
MCA/217020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2170 of 2008
In
MISC.CIVIL
APPLICATION No. 956 of 2007
In
STAMP
NUMBER (SPL.C.A.) No. 7860 of 2006
With
MISC.CIVIL
APPLICATION No. 956 of 2007
In
STAMP NUMBER (SPL.C.A.) No. 7860
of 2006
=========================================================
SHANKARBHAI
SHIVABHAI CHAUDHARI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================================
Appearance
:
MR
KIRIT I PATEL for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None for Opponent(s)
: 1 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/08/2008
ORAL
ORDER
In
Misc. Civil Application No.2170/2008, the applicants original
petitioners have prayed for restoration of their Special Civil
Application(Stamp) No.7860/2006 which was dismissed for non-removal
of office objection. It appears that for this very purpose, the
applicants had filed Misc. Civil Application No.956/2007 which since
was not immediately traceable, present fresh application has been
filed.
Having
heard the learned advocate for the applicants, Misc. Civil
Application No.2170/2008 is granted by restoring Special Civil
Application (stamp) No. 7860/2006 after condonation of delay. The
petitioner shall the remove office objections latest by 14.8.2008,
failing which, the petition shall stand automatically dismissed.
In
view of this above order, learned advocate for the applicants does
not press Misc. Civil Application No. 956/2007. Same is disposed of
as not pressed.
Misc.
Civil Application 2170/2008 is allowed to the above extent and
disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top