Gujarat High Court
National vs Unknown on 2 August, 2011
Gujarat High Court Case Information System
Print
MCA/1505/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1505 of 2011
In
CIVIL
APPLICATION No. 4180 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 589 of 2011
=======================================================
NATIONAL
INSURANCE COMPANY LIMITED,
RAJKOT
- Applicant(s)
Versus
KANTILAL
DAMJI MARVADA & 6 - Opponent(s)
=======================================================
Appearance :
MR
VIBHUTI NANAVATI for Applicant(s) : 1,
None for Opponent(s) : 1 -
7.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 02/08/2011
ORAL
ORDER
The
present application has been filed for recalling of the order dated
21.04.2011, by which, the matter has been dismissed for non-removal
of the office objections.
Learned
counsel, Mr.Nanavati for the applicant submitted that now he has
received the amount for the courts fees, which will be paid within a
week and, therefore, the matter may be restored to file.
Accordingly,
the present application stands allowed in terms of Para No.5(A). The
order dated 21.04.2011 is hereby recalled and main First Appeal and
connected Civil Application are restored to file.
Learned
counsel shall remove the objection within a week.
(RAJESH
H.SHUKLA, J.)
/patil
Top