Gujarat High Court Case Information System
Print
MCA/652/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 652 of 2010
In
SECOND
APPEAL (STAMP NUMBER) No. 326 of 2009
======================================
SHRI
ZENITH SPARE CORPORATION - Applicant
Versus
PASCHIM
GUJARAT VIJ COMPANY LTD - Opponent
======================================
Appearance :
MR
ASHOK YAGNIK for the Applicant.
None for the
Opponent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 31/03/2010
ORAL
ORDER
1. The
present Misc.Civil Application has been preferred by the applicant-
appellant-original defendant to restore main Second Appeal, which
came to be dismissed for non-prosecution on the ground that office
objections were not removed.
2. Mr.Yagnik,
learned advocate appearing on behalf of the applicant has submitted
that the applicant shall remove the office objections, if any, by
05/04/2010.
3. In
view of the above, the present application is allowed and the Second
Appeal (Stamp) No.326 of 2009 is restored to file. Time to remove
office objection is granted upto 05/04/2010. On removal of office
objections, Registry is directed to notify the main Second Appeal for
admission-hearing on 07/04/2010.
[M.R.SHAH,J]
*dipti
Top