Gujarat High Court Case Information System
Print
MCA/1784/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1784 of 2011
In
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5399 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 963 of 2011
=========================================================
ORIENTAL
INSURANCE COMPANY LTD - Applicant(s)
Versus
RANJITSINGH
PRATAPSINGH CHAUHAN & 2 - Opponent(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 29/09/2011
ORAL
ORDER
Heard
learned advocate Mr.R.M. Meena for the applicant.
This
application has been filed by the applicant for restoration of the
Civil Application No.5399 of 2011 and First Appeal (Stamp) No.963 of
2011 as the same were dismissed for non-prosecution on the ground of
non-removal of office objections.
The
ground shown in the present application appears to be satisfactory
and genuine one. Hence, the present application is allowed.
Office
is directed to restore the Civil Application No.5399 of 2011 and
First Appeal (Stamp) No.963 of 2011 to file. The applicant is
directed to remove the office objections within a period of two weeks
from today.
(G.B.SHAH,
J.)
Hitesh
Top