Gujarat High Court
Oriental vs Dipikaben on 21 April, 2011
Gujarat High Court Case Information System
Print
FA/1123/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1123 of 2011
To
FIRST
APPEAL No. 1124 of 2011
With
CIVIL
APPLICATION No. 4069 of 2011
To
CIVIL
APPLICATION No. 4070 of 2011
=========================================================
ORIENTAL
INSURANCE COMPANY, LEGAL DEPARTMENT - Appellant(s)
Versus
DIPIKABEN
WD/O BHARATBHAI BALDEVBHAI RANA & 5 - Defendant(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/04/2011
ORAL
ORDER
In
spite of sufficient time granted by this court to remove office
objections, the same are still not removed. It appears that the
appellants are not interested in proceeding with the matter. Appeals
therefore stand dismissed for default. Civil Applications also stand
dismissed accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top