Gujarat High Court Case Information System
Print
MCA/398/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 398 of 2010
In
STAMP
NUMBER (SPL.C.A.) No. 11412 of 2009
=========================================================
VISHRAMBHAI
DANIEL KALASVA - Applicant
Versus
CHURCH
OF NORTH INDIA - Opponent
=========================================================
Appearance :
MR
NILESH R. KOYANI FOR MR PREMAL R JOSHI
for Applicant
None for
Opponent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 19/02/2010
ORAL
ORDER
Heard
Shri Koyani, learned advocate appearing for Mr. Joshi, learned
advocate for the applicant. He states that the main matter was
dismissed for want of prosecution on account of non-removal of office
objection. He assure this Court that the if the main matter is
restored, he will remove all the office objection within one week
from today. On this assurance, the order dated 29.12.2009 dismissing
the Special Civil Application (St) No. 11412 of 2009 is recalled and
main matter is restored. The Misc. Civil Application is allowed with
a condition that the objections if any be removed within one week
from today.
(S.R.BRAHMBHATT,
J.)
pallav
Top