Gujarat High Court High Court

Visamanbhai vs Rule on 22 February, 2010

Gujarat High Court
Visamanbhai vs Rule on 22 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/228/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 228 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 595 of 2009
 

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

 

VISAMANBHAI
D DHOLA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Applicant(s) : 1, 
MR LR PUJARI, AGP for Opponent(s) : 1, 
None
for Opponent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

Rule
returnable today. Learned AGP Mr.Pujari waives service of notice of
rule on behalf of the respondents.

Considering
the averments made in the application, this application is allowed in
terms of paragraph 7-B. Rule is made absolute to the aforesaid
extent.

(M.D.Shah,J)

pathan

   

Top