Gujarat High Court
Taluka vs Unknown on 4 July, 2008
Bench: Z.K.Saiyed
MCA/1935/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 1935 of 2008 In STAMP NUMBER (SPL.C.A.) No. 13549 of 2004 With STAMP NUMBER (SPL.C.A.) No. 13549 of 2004 ========================================================= TALUKA DEVELOPMENT OFFICER - Applicant(s) Versus MOTIBHAI SHANBHUBHAI KOLI & 1 - Opponent(s) ========================================================= Appearance : MR HS MUNSHAW for Applicant(s) : 1, None for Opponent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 04/07/2008 ORAL ORDER
Heard
learned advocate Mr.H.S.Munshaw for applicant. Considering the
averments made in this application, order dated 11.01.2005 dismissing
the petition for default is recalled. Special Civil Application
(Stamp) No.13549 of 2004 stands restored to file. Application is
disposed of accordingly.
Office
is directed to give regular number to Special Civil Application
(Stamp) No.13549 of 2004 and be listed on Board on 21st
July, 2008.
(Z.K.SAIYED,
J.)
ashish//