Gujarat High Court High Court

New vs Unknown on 5 August, 2010

Gujarat High Court
New vs Unknown on 5 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/180/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 180 of 2009
 

In


 

FIRST
APPEAL No. 1078 of 1984
 

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

 

NEW
INDIA ASSURANCE CO.LTD. - Applicant(s)
 

Versus
 

MINOR
RAMESH VELABHAI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NAGIN N GANDHI for
Applicant(s) : 1, 
MS SEJAL K MANDAVIA for Opponent(s) : 1, 
None
for Opponent(s) : 1.2.1, 1.2.2,1.2.3 - 2, 4, 
MR HJ NANAVATI for
Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/08/2010 

 

 
 
ORAL
ORDER

The
present application is filed for restoration of the First Appeal,
which was dismissed by this Court (Coram: Akshay Mehta, J.) by order
dated 6th November 2006. The order reads as under:

When
called out, Mr.Gandhi, learned advocate for the appellant is not
present. Hence, dismissed for default.

2. The
present MCA was filed on 4th November 2006. The same was
moved for hearing today. When the matter has come up for hearing on
Board and was called out in the first half in the first round,
learned advocate Mr.Gandhi was not present. Neither sick note nor
leave note is filed by Mr.Gandhi. Instead of dismissing the matter
for default, the matter was kept in the second half. Even at the
second call in the second half, learned advocate Mr.Gandhi is not
present. The matter is dismissed for non prosecution.

(RAVI
R. TRIPATHI, J.)

karim

   

Top