Gujarat High Court High Court

====================================== vs Rule on 27 January, 2010

Gujarat High Court
====================================== vs Rule on 27 January, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/139/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 139 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3435 of 2000
 

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

NAGAR
PRATHMIK SHIKSHAN SAMITI 

 

Versus
 

VADODARA
MUNICIPAL CORPORATION AND OTHERS
 

====================================== 
Appearance
: 
MR PR THAKKAR for Applicant. 
MR
PRANAV G DESAI for Opponent Nos.1 - 2. 
None for Opponent
No.3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 27/01/2010 

 

ORAL
ORDER

Rule.

Learned counsel for the respondents waive service. The application
is allowed, by consent, and condoning the delay in making the
application, main Special Civil Application No.3435 of 2000 is
ordered to be restored to file. Earlier order dated 2.11.2009
dismissing the petition for default is recalled. Rule is made
absolute accordingly with no order as to costs.

(D.H.Waghela,
J.)

*malek

   

Top