Gujarat High Court Case Information System
Print
MCA/840/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 840 of 2010
In
SECOND
APPEAL No. 30 of 2010
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
UTTAR
GUJARAT VIJ COMPANY LIMITED - Applicant(s)
Versus
SHANKARBHAI
PRABHUBHAI BRAMHAN - Opponent(s)
=========================================================
Appearance :
MR
DIPAK R DAVE for
Applicant(s) : 1,
MR ANKIT Y BACHANI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/05/2010
ORAL
JUDGMENT
1. Rule.
Shri Ankit Bachani, learned advocate waives service of notice of Rule
on behalf of the respondent. With the consent of the learned
advocates for the respective parties, the application is taken up for
final hearing today.
2. Present
application has been preferred by the applicant herein -original
appellant to restore the main Second Appeal No. 30 of 2010 which came
to be dismissed for non prosecution by order dated 09.03.2010 as on
that day though the matter was called out twice, learned advocate for
the applicant remain absent.
3. Having
heard the learned advocates for the respective parties and subject to
payment of cost which is quantified at Rs. 1500/-, to be deposited by
the applicant with the Registry on or before 12.5.2010, present
application is allowed and Second Appeal No. 30 of 2010 is restored
to file. On such deposit, Registry is directed to transmit the same
to the Gujarat High Court Legal Service Committee. Rule is made
absolute.
(M.R.SHAH,
J.)
kaushik
Top