Gujarat High Court Case Information System
Print
MCA/1772/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1772 of 2011
In
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1519 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 168 of 2011
=======================================================
ZALA
DIPSINH NANSINH - Applicant(s)
Versus
SHUKAL
BHURABHAI CHIMANBHAI & 2 - Opponent(s)
=======================================================
Appearance :
MR
R.K.MANSURI for Applicant(s) : 1,
None for Opponent(s) : 1 -
3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/08/2011
ORAL
ORDER
Rule.
The
present application has been filed for recalling of the order dated
01.03.2011, by which, Civil Application as well as First Appeal have
been dismissed for non-removal of the office objections.
Heard
learned counsel, Mr.R.K. Mansuri for the applicant.
In
view of the reasons mentioned in the application and the statement
made by the learned counsel that he would pay the court fees stamp,
the present application deserves to be allowed.
Accordingly,
the present application stands allowed in terms of Para Nos.6(A) &
6(B). The order dated 01.03.2011 is hereby recalled and Civil
Application No.1519 of 2011 as well as First Appeal (Stamp) No.168 of
2011 are restored to file. Rule is made absolute.
(RAJESH
H.SHUKLA, J.)
/patil
Top