Gujarat High Court High Court

National vs Unknown on 24 August, 2011

Gujarat High Court
National vs Unknown on 24 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1517/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1517 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 661 of 2011
 

with
 

MISC.CIVIL
APPLICATION No. 1518 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 662of 2011
 

with
 

MISC.CIVIL
APPLICATION No. 1519 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 663 of 2011
 

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


 

NATIONAL
INSURANCE COMPANY - Applicant(s)
 

Versus
 

RAMASUBHAI
VAGHABHAI BHURIA & 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
: 24/08/2011 

 

 
 
 


 

COMMON
ORAL ORDER

Rule.

The
present Misc. Civil Applications have been preferred for restoration
of the main matters, i.e. First Appeal (stamp) Nos. 661 of 2011, 662
of 2011 and 663 of 2011 which have been dismissed for default for
non-removal of office objections vide order dated 21.4.2011.

Having
heard learned Advocate Mr. Dakshesh M.Mehta for the Applicant –
National Insurance Company and having perused the application and
also considering the statement made by learned Advocate Mr. Mehta
that now he has received the receipt, which he could produce for
removal of office objections, the present Applications deserve to be
allowed and accordingly stands allowed. The First Appeal (Stamp)
Nos. 661 of 2011, 662 of 2011 and 663 of 2011 are restored to file.

The
prayer in terms of paragraph 6(A) and 6(B) is granted. The registry
is directed to accept the receipt regarding the amount deposited in
compliance of the provisions of Section 173 of the Motor Vehicles
Act.

Rule
is made absolute.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top