Gujarat High Court Case Information System
Print
MCA/3176/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3176 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 943 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANY LTD. - Applicant(s)
Versus
DHORIBEN
PUNIYABHAI RATHWA & 8 - Opponent(s)
=========================================================
Appearance :
MS
HINA DESAI for
Applicant(s) : 1,
None for Opponent(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/01/2011
ORAL
ORDER
1. Present
application has been preferred by the applicant-original appellant to
restore the main First Appeal (Stamp) No.943 of 2010, which came to
be dismissed for non prosecution for non removal of office
objections.
2. Ms.
Desai, learned advocate for applicant has stated at the bar that
applicants shall remove the office objections on or before 25.1.2011.
In view of the above, present application is allowed and First
Appeal (Stamp) No. 943 of 2010 is hereby ordered to be restored to
file on condition that applicant shall deposit a sum of Rs.750/- with
the Registry of this Court towards the cost. On such deposit,
Registry is directed to transmit the same to the High
Court Legal Services Committee. If the office objections are
not removed on or before 25.1.2011, Registry is directed to notify
the First Appeal (Stamp) No. 943 of 2010 on 31.1.2011 for further
orders. With this, present application is allowed.
(M.R.SHAH,J.)
kaushik
Top