Gujarat High Court High Court

Cholamandalam vs Unknown on 19 July, 2011

Gujarat High Court
Cholamandalam vs Unknown on 19 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/978/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 978 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 339 of 2011
 

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

 

CHOLAMANDALAM
M S GENERAL INSURANCE COMPANY LIMITED - Applicant(s)
 

Versus
 

LEGAL
HEIRS OF DECEASED NATVERBHAI KANJIBHAI PATEL, PATEL & 8 -
Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SANDIP C SHAH for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
appears that the main First Appeal came to be dismissed for
non-removal of office objections.

Considering
the facts and circumstances and the grounds stated in the
application, the main First Appeal is restored on condition that the
applicant shall remove all office objections within two weeks from
today and the same are to be verified by the office. Application
stands disposed of.

(JAYANT
PATEL,J)

(R.M.CHHAYA,J)

pathan

   

Top