Gujarat High Court High Court

Thaker vs ====================================== on 5 September, 2011

Gujarat High Court
Thaker vs ====================================== on 5 September, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2203/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2203 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 3046 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10853 of 2010
 

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

THAKER
JAGRUTIBEN VISHNUPRASAD - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Opponents
 

====================================== 
Appearance
: 
MR
VK JOSHI for Applicant. 
MR NJ SHAH, Assistant Government Pleader
for Respondent Nos.1 & 3.  
MR HS MUNSHAW for Respondent No.2.
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/09/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

By
way of the present application, the applicant seeks restoration of
Letters Patent Appeal No.3046 of 2010 which came to be dismissed for
non-removal of office objections by order dated 23.12.2010.

2. Mr.

V. K. Joshi, learned counsel for the applicant has stated that the
applicant will remove the office objections within two weeks from
today.

3. In
the above view of the matter, this application is allowed. Letters
Patent Appeal No.3046 of 2010 is restored to file. The applicant is
directed to remove office objections within
two weeks from today.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[K. S. JHAVERI, J.]

Savariya

   

Top