Gujarat High Court High Court

Yuva vs Heard on 14 November, 2008

Gujarat High Court
Yuva vs Heard on 14 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/244720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION  No. 2447 of 2008
 

In


 

CIVIL
REVISION APPLICATION No. 37 of 2006
 

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

YUVA
LOK JANSHAKTI PARTY & 1 - Applicant(s)
 

Versus
 

BADRUDDIN
GULAM MAYUDDIN SHAIKH. & 6 - Opponent(s)
 

========================================== 
Appearance
: 
MR KG
PANDIT for Applicant(s) : 1 - 2. 
None for
Opponent(s) : 1 - 7. 
RULE SERVED BY DS for Opponent(s) : 1.2.1,
1.2.2,1.2.3  
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
 
ORAL
ORDER

1. Heard
Shri K.G. Pandit, learned advocate appearing on behalf of the
applicant and Shri R.M Chhaya, learned advocate appearing on behalf
of the contesting respondent.

2. The
present Miscellaneous Civil Application is filed to restore Civil
Revision Application No. 37/2006, which came to be dismissed for non
prosecution as the learned advocate appearing on behalf of the
applicant was absent when the matter was called out.

3. Considering
the averments made in the application and as the application is not
seriously opposed by the learned advocate appearing on behalf of the
contesting respondent, the present Miscellaneous Civil Application is
allowed. Civil Revision Application No. 37/2006 is restored to
file. Rule is made absolute accordingly.

(M.R.

SHAH, J.)

siji

   

Top