Gujarat High Court Case Information System
Print
MCA/1480/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1480 of 2005
In
LETTERS
PATENT APPEAL (STAMP) No. 1117 of 2005
In
SPECIAL
CIVIL APPLICATION No. 10411 of 2003
=================================================
TALUKA
DEVELOPMENT OFFICER
Versus
RAMABEN
KANTILAL JANI
=================================================
PRESENT:
Shri
H.S.Munshaw for the applicant
Shri
Ketan Dave for the non-applicant
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.S.SINGHVI
and
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 05/09/2005
(Per
: HONOURABLE MR.JUSTICE G.S.SINGHVI)
This
is an application for revival of Letters Patent Appeal (Stamp)
No.1117 of 2005, which was dismissed on 8th July, 2005
because the application for condonation of delay filed along with the
Letters Patent Appeal was dismissed.
Shri
Ketan Dave, learned counsel for the non-applicant says that he does
not any objection if the Letters Patent Appeal (Stamp) No.1117 of
2005 is restored to its original number.
In
view of the statement made by Shri Ketan Dave, the application is
allowed and the Letters Patent Appeal (Stamp) No.1117 of 2005 is
restored. The same may now be listed before an appropriate Bench on
12.09.2005.
(G.S.Singhvi)
Judge
(A.S.Dave)
Judge
*mohd
Top