Gujarat High Court High Court

Oriental vs Unknown on 19 July, 2011

Gujarat High Court
Oriental vs Unknown on 19 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/793/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 793 of 2011
 

In


 

CIVIL
APPLICATION No. 1535 of 2001
 

In
FIRST APPEAL (STAMP NUMBER) No. 8083 of 2000
 

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

 

ORIENTAL
INSURANCE CO. LTD. - Applicant(s)
 

Versus
 

MADHAVBHAI
HIRALAL PRAJAPATI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
AVANI S MEHTA for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Ms.Avani S. Mehta for applicant.

2. Present
application is filed with a prayer to recall the order dated
18.12.2009 passed in Civil Application No.1535 of 2001.

3. This
Court has dismissed the matter in default because no effective were
taken by applicant for removing the office objections.

4. Considering
the submissions made by learned advocate Ms.Avani S. Mehta and
averments made in present application supported with affidavit, the
order passed by this Court on 18.12.2009 in Civil Application No.1535
of 2001 is hereby recalled and Civil Application No.1535 of 2001 is
restored to original file with all attached order.

5. Accordingly,
present application is disposed of.

[
H.K.RATHOD, J. ]

(vipul)

   

Top