Gujarat High Court
Cholamandalam vs Unknown on 19 July, 2011
Gujarat High Court Case Information System
Print
MCA/978/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 978 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 339 of 2011
=========================================================
CHOLAMANDALAM
M S GENERAL INSURANCE COMPANY LIMITED - Applicant(s)
Versus
LEGAL
HEIRS OF DECEASED NATVERBHAI KANJIBHAI PATEL, PATEL & 8 -
Opponent(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Applicant(s) : 1,
None for Opponent(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 19/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
appears that the main First Appeal came to be dismissed for
non-removal of office objections.
Considering
the facts and circumstances and the grounds stated in the
application, the main First Appeal is restored on condition that the
applicant shall remove all office objections within two weeks from
today and the same are to be verified by the office. Application
stands disposed of.
(JAYANT
PATEL,J)
(R.M.CHHAYA,J)
pathan
Top