Gujarat High Court High Court

Oriental vs Unknown on 29 September, 2011

Gujarat High Court
Oriental vs Unknown on 29 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1784/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1784 of 2011
 

In


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5399 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 963 of 2011
 

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


 

ORIENTAL
INSURANCE COMPANY LTD - Applicant(s)
 

Versus
 

RANJITSINGH
PRATAPSINGH CHAUHAN & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RITURAJ M MEENA for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 29/09/2011 

 

ORAL
ORDER

Heard
learned advocate Mr.R.M. Meena for the applicant.

This
application has been filed by the applicant for restoration of the
Civil Application No.5399 of 2011 and First Appeal (Stamp) No.963 of
2011 as the same were dismissed for non-prosecution on the ground of
non-removal of office objections.

The
ground shown in the present application appears to be satisfactory
and genuine one. Hence, the present application is allowed.

Office
is directed to restore the Civil Application No.5399 of 2011 and
First Appeal (Stamp) No.963 of 2011 to file. The applicant is
directed to remove the office objections within a period of two weeks
from today.

(G.B.SHAH,
J.)

Hitesh

   

Top