Gujarat High Court Case Information System
Print
MCA/2346/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 2346 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 2777 of 2006
=========================================================
THAKOR
JIVANJI SOMAJI - Applicant(s)
Versus
SPECIAL
LAQ OFFICER & 1 - Opponent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Applicant(s) : 1,MR DEVENDRA A PATEL for Applicant(s) : 1,
MR
DASHRATH CHAUHAN, AGP for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/08/2008
ORAL
ORDER
Rule.
Mr.D ashrath Chauhan, learned AGP waives service of Rule.
Heard.
Considering the facts and circumstances of the case sufficient cause
has been shown to condone the delay in question. Hence, delay is
condoned.
Order
dated 3/11/2006 passed by this Court in First Appeal (Stamp) No.2777
of 2006 is hereby recalled and the matter is restored to the original
file. Prayer clause 6(b) is allowed to be amended. The word set
aside will be allowed to be deleted.
Office
objections to be removed within two weeks.
First
Appeal to be fixed on 15/9/2008. Rule is made absolute accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top