Gujarat High Court High Court

Union vs By on 19 October, 2011

Gujarat High Court
Union vs By on 19 October, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3034/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No.3034 of 2010
 

In


 

CIVIL
REVISION APPLICATION No.1105 of 1999
 

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

UNION
OF INDIA - Applicant(s)
 

Versus
 

JAYANTILAL
JIVANDAS KANKHARA & 4 - Opponent(s)
 

========================================= 
Appearance: 
MR
NS SHEVADE for
Applicant(s): 1, 
NOTICE SERVED for Opponent(s): 1,3 - 4. 
MR AR
THACKER for Opponent(s): 1, 4, 
DELETED for Opponent(s): 2, 
MR
JANAK RAVAL, ASSISTANT GOVERNMENT PLEADER for Opponent(s):
5, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 19/10/2011 

 

 
ORAL
ORDER

1. By
this application, the applicant seeks restoration of Civil Revision
Application No.1105/1999 which came to be dismissed for want of
prosecution as the learned advocate for the applicant was not present
when the matter was called out.

2. Heard
Mr. N.S. Shevade, learned advocate for the applicant, Mr. A.R.
Thacker, learned advocate for the contesting respondents and Mr.
Janak Raval, learned Assistant Government Pleader for the respondent
No.5 – State of Gujarat.

3. Having
regard to the averments made in the application, the application is
allowed. Civil Revision Application No.1105/1999 is hereby restored
to file. Rule is made absolute accordingly with no order as to
costs.

(
Harsha Devani, J. )

hki

   

Top