Gujarat High Court
New vs Unknown on 6 September, 2011
Gujarat High Court Case Information System
Print
MCA/2145/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2145 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 1103 of 2011
To
MISC.CIVIL
APPLICATION No. 2147 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 1105 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD - Applicant(s)
Versus
LEGAL
HEIRS OF DECEASED MANISHBHAI NARENDRABHAI TRIVEDI, & 6 -
Opponent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 06/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
appears that all First Appeals came to be dismissed on account of
non-removal of office objections. Learned counsel for the applicant
states that all office objections shall be removed if the First
Appeals are restored.
Hence,
concerned First Appeals shall stand restored on condition that the
applicant removes all office objections within two weeks and the same
is verified by the office. All the applications stand disposed of
accordingly.
[JAYANT
PATEL, J.]
[R.M.CHHAYA,
J.]
mandora/
Top