Gujarat High Court Case Information System
Print
MCA/748/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 748 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 2979 of 2010
=========================================
SUNILBHAI
CHHANBHAI SAHANI & 4 - Applicant(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Opponent(s)
=========================================
Appearance :
MR.HIREN
M MODI for Applicant(s) : 1 - 5.
RULE SERVED for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/08/2011
ORAL
ORDER
Rule.
The present Civil Application has
been filed by the Applicants for restoration of the main matter and
recalling the order passed earlier in First Appeal (Stamp) No.2979
of 2010 dated 30.12.2010 by which the Appeal has been dismissed for
non-prosecution.
Heard learned Advocate Mr. Hiren
M. Modi for the Applicants.
In view of the reasons stated and
the undertaking to pay the Court Fee within a week, the present
Misc. Application deserves to be allowed. The prayer in terms of
paragraphs 8(A) and 8(B) is granted.
The main matter, i.e. First Appeal
(Stamp) No. 2979 of 2010 is ordered to be restored to the file, and
the order by which the matter has been dismissed for
non-prosecution, is hereby recalled.
Rule is made absolute.
(Rajesh
H. Shukla,J)
Jayanti*
Top