Gujarat High Court High Court

New vs Unknown on 2 August, 2011

Gujarat High Court
New vs Unknown on 2 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1615/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1615 of 2011
 

In


 

FIRST
APPEAL No. 1181 of 2011
 

With


 

MISC.CIVIL
APPLICATION No. 1818 of 2011
 

In
 


FIRST APPEAL No. 1180 of 2011
 

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


 

NEW
INDIA ASSURANCE CO LTD - Applicant(s)
 

Versus
 

HEIRS
OF MOHMAD HANIF ADAMBHAI -RABIYABEN MOHMAD HANIF & 6 -
Opponent(s)
 

=========================================================
Appearance : 
MR
SUNIL B PARIKH for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 02/08/2011 

 

COMMON
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. Considering
the facts, it appears that main First Appeals came to be dismissed
for non removal of the office objections. Learned Counsel for the
applicant states that all office objections shall be removed within
one week.

2. Hence,
considering the facts and circumstances, the main First Appeals shall
stand restored to file on condition that the applicant to remove all
office objections within two weeks and the same is verified by the
office. The applications are disposed of accordingly.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top