Gujarat High Court
Vankar vs Unknown on 19 January, 2010
Gujarat High Court Case Information System
Print
MCA/11/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 11 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9725 of 1999
=================================================
VANKAR
HARGOVINDBHAI DEVABHAI - Applicant
Versus
STATE
OF GUJARAT & 3 - Opponents
=================================================
Appearance :
MR
RK MISHRA for Applicant:
MR. NEERAJ SONI, LD. AGP for Opponent:
1,
None for Opponents : 2 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 19/01/2010
ORAL
ORDER
RULE.
Mr. Neeraj Soni, learned AGP waives service of notice of rule.
The
delay in filing the restoration application is allowed as the
reasons stated there under are sufficient to show that there was no
lack of bonafide in prosecuting the matter. The order dated
29/11/2007 is hereby recalled. Rule made absolute to the above said
extent. Main matter to come up for hearing in due course.
[
S.R. BRAHMBHATT, J ]
/vgn
Top