Gujarat High Court Case Information System
Print
MCA/1615/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1615 of 2011
In
FIRST
APPEAL No. 1181 of 2011
With
MISC.CIVIL
APPLICATION No. 1818 of 2011
In
FIRST APPEAL No. 1180 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD - Applicant(s)
Versus
HEIRS
OF MOHMAD HANIF ADAMBHAI -RABIYABEN MOHMAD HANIF & 6 -
Opponent(s)
=========================================================
Appearance :
MR
SUNIL B PARIKH for
Applicant(s) : 1,
None for Opponent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 02/08/2011
COMMON
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Considering
the facts, it appears that main First Appeals came to be dismissed
for non removal of the office objections. Learned Counsel for the
applicant states that all office objections shall be removed within
one week.
2. Hence,
considering the facts and circumstances, the main First Appeals shall
stand restored to file on condition that the applicant to remove all
office objections within two weeks and the same is verified by the
office. The applications are disposed of accordingly.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top