Gujarat High Court
Indo vs Unknown on 23 September, 2011
Gujarat High Court Case Information System
Print
MCA/2225/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2225 of 2011
In
FIRST
APPEAL No. 2062 of 2011
=========================================================
INDO
COMPUTECH SOFTWARE HARDWARE SYSTEMS LIMITED & 2 - Applicant(s)
Versus
GUJARAT
NARMADA VALLEY FERTILIZERS CO LTD - Opponent(s)
=========================================================
Appearance :
MS
RUPAL K THAKORE for
Applicant(s) : 1 - 3.
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 23/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances, it appears that the main matter came to
be dismissed on account of non-removal of office objection.
The
learned counsel states that all office objections shall be removed if
the main matter is restored.
Hence,
the main First Appeal is restored on the condition that the applicant
removes all office objections within two weeks and the same is
verified by office. Disposed of accordingly.
(JAYANT
PATEL, J.)
(R.M.
CHHAYA, J.)
*bjoy
Top