Gujarat High Court
Oriental vs Dipikaben on 13 May, 2011
Gujarat High Court Case Information System
Print
MCA/1387/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1387 of 2011
In
FIRST
APPEAL No. 1123 of 2011
=========================================================
ORIENTAL
INSURANCE COMPANY, LEGAL DEPARTMENT - Applicant(s)
Versus
DIPIKABEN
WD/O BHARATBHAI BALDEVBHAI RANA & 5 - Opponent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/05/2011
ORAL
ORDER
Present
application has been preferred by applicant – original
respondent No.3 to restore the main appeal being First Appeal No.
1123 of 2011 which came to be dismissed for non-prosecution for
non-removal of office objections.
Mr.Mehta,
learned advocate appearing on
behalf of the applicant has stated at the bar that the
office objections shall be removed on or before 23/5/2011.
Under
the circumstances, present application is allowed and main appeal
being First Appeal No. 1123 of 2011 is hereby ordered to be
restored to file. Time to remove the office objections is hereby
extended upto 23/5/2011. Rule is made absolute accordingly.
[M.R.
SHAH, J.]
rafik
Top