Gujarat High Court
State vs Unknown on 4 August, 2011
Gujarat High Court Case Information System
Print
MCA/1973/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1973 of 2011
In
CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 1448 of 2011
To
MISC.CIVIL
APPLICATION No. 1997 of 2011
In
CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 1472 of 2011
=========================================================
STATE
OF GUJARAT THRO DY. SECRETARY & 2 - Applicant(s)
Versus
PATEL
KARSANBHAI KASHIRAM & 1 - Opponent(s)
=========================================================
Appearance
:
MS
MONALI BHATT, LD.ASST.GOVERNMENT PLEADER
for
Applicant(s) : 1 - 3.
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2011
ORAL
ORDER
Heard.
In view of the averments made in the applications, the same are
hereby allowed in terms of paragraphs 6(B) and 6(C). The appeals are
restored to original files. The Office Objections be removed within a
period of one week from today. The applications stand disposed of
accordingly.
(K.S.
Jhaveri, J)
Aakar
Top