Gujarat High Court Case Information System
Print
MCA/793/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 793 of 2011
In
CIVIL
APPLICATION No. 1535 of 2001
In
FIRST APPEAL (STAMP NUMBER) No. 8083 of 2000
=========================================================
ORIENTAL
INSURANCE CO. LTD. - Applicant(s)
Versus
MADHAVBHAI
HIRALAL PRAJAPATI & 3 - Opponent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/07/2011
ORAL
ORDER
1. Heard
learned advocate Ms.Avani S. Mehta for applicant.
2. Present
application is filed with a prayer to recall the order dated
18.12.2009 passed in Civil Application No.1535 of 2001.
3. This
Court has dismissed the matter in default because no effective were
taken by applicant for removing the office objections.
4. Considering
the submissions made by learned advocate Ms.Avani S. Mehta and
averments made in present application supported with affidavit, the
order passed by this Court on 18.12.2009 in Civil Application No.1535
of 2001 is hereby recalled and Civil Application No.1535 of 2001 is
restored to original file with all attached order.
5. Accordingly,
present application is disposed of.
[
H.K.RATHOD, J. ]
(vipul)
Top