Gujarat High Court High Court

Surat vs Unknown on 30 July, 2010

Gujarat High Court
Surat vs Unknown on 30 July, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3174/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 3174 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11120 of 2008
 

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


 

SURAT
PARSI PANCHAYAT FUNDS & PROPERTY TRUST & 7 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
Appearance : 
MR
MI MERCHANT for
Applicant(s) : 1 - 8. 
GOVERNMENT PLEADER for Opponent(s) : 1 -
2. 
RULE SERVED BY DS for Opponent(s) : 3, 
MRS KETTY A MEHTA for
Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 30/07/2010 

 

ORAL
ORDER

1. This
application seeks restoration of the main petition which came to be
rejected for want of prosecution on 10.08.2009. Learned Advocate for
the applicant has reiterated the averments made in the application,
more particularly paragraph No.2 of the application. Considering the
same the application is granted and the main petition shall stand
restored to file subject to the applicants
depositing a sum of Rs.1,500/- (Rupees One thousand Five hundred
only) with the Gujarat High Court Legal Services Committee within a
week from today and on production of the original
receipt thereof on record of the main matter, the matter shall stand
restored to file. In the event of failure to deposit the sum as
aforesaid within the time stipulated, the matter shall stand disposed
of without any further reference to the Court.

2. The
application stands allowed accordingly.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top