Gujarat High Court
Oriental vs Unknown on 29 September, 2011
Gujarat High Court Case Information System
Print
MCA/2500/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2500 of 2011
In
FIRST
APPEAL No. 2148 of 2011
=========================================================
ORIENTAL
INSURANCE CO LTD., REGISTERED OFFICE AT ORIENTAL - Applicant(s)
Versus
LEGAL
HEIRS OF LAKHUBHAI UMEDSINH JADEJA- DINESHBA LAKHUBA J & 7 -
Opponent(s)
=========================================================
Appearance
:
MS.
ASHLESHA PATEL FOR MR RAJNI H MEHTA
for
Applicant(s) : 1,
None for Opponent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 29/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
appears that the main matter came to be dismissed on account of
non-removal of office objections and the learned Counsel for the
applicant states that all office objections shall be removed, if the
main matter is restored.
Hence,
the main First Appeal shall stand restored on condition that all
office objections shall be removed within two weeks and the same is
verified by the office.
The
application is disposed of accordingly.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top