Gujarat High Court High Court

National vs Unknown on 2 August, 2011

Gujarat High Court
National vs Unknown on 2 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1613/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1613 of 2011
 

In


 

FIRST
APPEAL No. 1184 of 2011
 

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


 

NATIONAL
INSURANCE COMPANY LIMITED - Applicant(s)
 

Versus
 

NATHU
KHIMJI SANJOT & 2 - Opponent(s)
 

=======================================================
Appearance : 
MR
MAULIK J SHELAT for Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 02/08/2011 

 

ORAL
ORDER

The
present application has been filed for recalling of the order dated
28.04.2011, by which, the matter has been dismissed for non-removal
of the office objections.

Learned
counsel, Mr.Shelat for the applicant submitted that the objection is
with regard to receipt, which he has now received. He, therefore,
submitted that the matter may be restored to file as he will remove
the objection within a week.

Accordingly,
the present application stands allowed in terms of Para No.5(A). The
order dated 28.04.2011 is hereby recalled and main First Appeal is
restored to file.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top