Gujarat High Court High Court

National vs Unknown on 4 May, 2011

Gujarat High Court
National vs Unknown on 4 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1032/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1032 of 2011
 

In


 

FIRST
APPEAL No. 173 of 2011
 

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


 

NATIONAL
INSURANCE CO LTD, REGISTERED OFFICE AT 1, MIDDLETON - Applicant(s)
 

Versus
 

THAKERSHIBHAI
RAMJIBHAI KOLI & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
SUNIL B PARIKH for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/05/2011 

 

 
 
ORAL
ORDER

The
present application has been preferred by the applicant to restore
First Appeal No. 173/2011, which came to be dismissed for
non-prosecution for non removal of the office objections. Shri Sunil
Parikh, learned advocate appearing on behalf of the applicant has
submitted that office objections in the main First Appeal shall be
removed on or before 11/05/2011. Hence, the present application is
allowed and First Appeal No. 173/2011 is ordered to be restored to
file and time to remove the office objections is hereby extended up
to 11/05/2011 failing which appeal shall be dismissed for
non-prosecution automatically again, which shall not be restored.

(M.R.

SHAH, J.)

siji

   

Top