Gujarat High Court High Court

State vs Unknown on 9 July, 2008

Gujarat High Court
State vs Unknown on 9 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/1958/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1958 of 2008
 

In


 

CIVIL
APPLICATION No. 4636 of 2001
 

To


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1963 of 2008
 

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

STATE
OF GUJARAT & 1 – Applicant(s)

Versus

ASLAMBHAI
RAHEMANBHAI – Opponent(s)

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

Appearance
:

MR
SUIT SHAH GP with MS TRUSHA PATEL, MR HEMANT MAKWANA & MR DR
CHAUHAN AGPs for
Applicant(s) : 1 – 2.

MR PRASHANT MANKAD for Opponent(s) :
1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 09/07/2008

ORAL
COMMON ORDER

1. This
group of Misc. Civil Applications have been filed with a prayer to
recall the order dated 27th August, 2001 passed in Civil
Application nos. 4636/2001 to 4641/2001 in First Appeal (St.)
No.4558/2001 to 4563/2001 and further to direct the Registry to
revive the registration of appeals and Civil applications.

2. This
Court on 27.08.2001, had passed the following order :-

ýSThe matters were
argued in the first session and due to recess, they are to be taken
now i.e. in the Second Session. But the learned AGP has chosen not to
remain present, before the Court. Hence, the applications are
dismissed for non-prosecution. Consequently, registration of the
appeals is refused and they stand disposed of accordingly.ýý

3. Having
gone through the averments made in the application, and the aforesaid
order passed by this Court, which is reproduced herein-above, I am of
the view the applications do not deserve to be entertained. Hence,
the applications stand rejected.

[K.S.

JHAVERI, J.]

/phalguni/