Gujarat High Court High Court

Union vs Unknown on 14 May, 2010

Gujarat High Court
Union vs Unknown on 14 May, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1323/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1323 of 2010
 

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

UNION
OF INDIA - Applicant(s)
 

Versus
 

PATEL
PANKAJKUMAR HIRALAL & 1 - Opponent(s)
 

===================================== 
Appearance
: 
MR ANSHIN H DESAI for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
2. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/05/2010 

 

ORAL
ORDER

1.0 In
view of order passed in Civil Application No. 5364 of 2010 and in
light of the submissions made and assurance given by the learned
advocate for the applicant that all office objections shall be
removed within 15 days i.e. on or before 31st May 2010,
present application is allowed. The relief prayed for in Para 10(B)
is granted. The order will operate only on compliance with the
assurance given by the learned counsel.

2.0 If
the office objections are not removed as mentioned in the order dated
14th May 2010 (i.e. today) in Civil Application
No.

5364 of 2010, then, the appeal shall automatically stand dismissed
for non-prosecution and another application for the same purpose will
not be entertained.

[
K. M. Thaker, J. ]

hiren

   

Top