Gujarat High Court High Court

National vs Unknown on 13 July, 2011

Gujarat High Court
National vs Unknown on 13 July, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/956/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 956 of 2011
 

In
 

FIRST
APPEAL No. 3965 of 2010
 

To


 

MISC.CIVIL
APPLICATION No. 958 of 2011
 

In
 

FIRST
APPEAL No. 3967 of 2010
 

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


 

NATIONAL
INSURANCE COMPANY - Applicant(s)
 

Versus
 

SHANKERBHAI
GORDHANDAS KARDA (SHANKWANI) & 2 - Opponent(s)
 

=======================================================
Appearance : 
MR
DAKSHESH MEHTA for Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 13/07/2011
 

COMMON
ORAL ORDER

Rule.

Heard
learned counsel, Mr.Dakeshesh Mehta for the applicant.

The
present applications have been filed for recalling of the order dated
21.12.2010, by which, the matters have been dismissed for non-removal
of the office objections.

Learned
counsel, Mr.Mehta submitted that the receipt has already been
tendered and the same is also annexed with the present applications.

Accordingly,
the present applications stand allowed. The order dated 21.12.2010 is
hereby recalled and main First Appeals are restored to file. Rule is
made absolute.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top