Gujarat High Court High Court

Vallabhbhai vs Unknown on 1 March, 2011

Gujarat High Court
Vallabhbhai vs Unknown on 1 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/209/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION  No. 209 of 2011
 

In


 

FIRST
APPEAL No. 1199 of 2010
 

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


 

VALLABHBHAI
JERAMBHAI VANANI - Applicant(s)
 

Versus
 

VITHTHALBHAI
JADAVBHAI MANGUKIYA & 3 - Opponent(s)
 

=========================================
 
Appearance : 
MRTULSHI
R SAVANI for
Applicant(s) : 1, 
MR VISHWAS S DAVE for Opponent(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

1. RULE.

Shri Vishwas Dave, learned advocate waives service of notice of
rule on behalf of the opponents.

2. In
the facts and circumstances of the case, the present application is
taken up for final hearing today.

3. The
present application has been preferred by the applicant-original
appellant to restore First Appeal No. 1199/2010 with Civil
Application No. 4812/2010.

4. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and as
the application is not seriously opposed by Shri Dave, learned
advocate appearing on behalf of the opponents, the present
application is allowed and First Appeal No. 1199/2010 alongwith Civil
Application No. 4812/2010 are hereby ordered to be restored to file.

5. With
this, the present application is allowed. Rule is made absolute
accordingly. No cost.

(M.R.

SHAH, J.)

siji

   

Top