Gujarat High Court
New vs Unknown on 12 May, 2010
Gujarat High Court Case Information System Print MCA/1238/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 1238 of 2010 In FIRST APPEAL No. 700 of 2010 ========================================================= NEW INDIA ASSURANCE CO LTD. - Applicant(s) Versus NANDUBEN W/O LAKHMANBHAI & 2 - Opponent(s) ========================================================= Appearance : MS LILU K BHAYA for Applicant(s) : 1, None for Opponent(s) : 1, 1.2.1, 1.2.2,1.2.3 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 12/05/2010 ORAL ORDER
Heard
Ms. Bhaya, learned advocate for the applicant.
This
application is filed to recall the order dated 1.4.2010 made on First
Appeal No.700 of 2010 whereby, the Court has dismissed the appeal for
non-prosecution.
Having
regard to the averments made in the application and considering the
submissions made by Ms. Bhaya, the application is allowed. The order
dated 1.4.2010 passed in First Appeal No.700 of 2010 is recalled. The
proceedings of First Appeal No.700 of 2010 are restored to file.
The
application is accordingly disposed of.
[K.M.Thaker,
J.]
kdc
Top