Citation : 2021 Latest Caselaw 4210 Guj
Judgement Date : 15 March, 2021
C/FA/43076/2019 IA ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC. CIVIL APPLICATION (FOR RESTORATION) NO. 1 of 2021
In F/FIRST APPEAL NO. 43076 of 2019
==========================================================
HDFC ERGO GENERAL INSURANCE COMPANY LTD Versus NARESHBHAI HEMUBHAI DABHI ========================================================== Appearance:
MR MAULIK J SHELAT for the PETITIONER(s) No. for the RESPONDENT(s) No. ==========================================================
CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL
Date : 15/03/2021 IA ORDER
Heard learned advocate Mr. Maulik J. Shelat on behalf of the applicant.
By way of this application, the applicant prays for restoration of First Appeal No.43076/2019 whereby the judgment and award dated 27.09.2019 passed by the learned MACT (Main), Botad in MACP No.74/2018 has been passed.
Considering the submissions made by the learned advocate Mr. Shelat and considering the averments made in the application, the present application for restoration is allowed. First Appeal is directed to be restored and furthermore, time for removal of office objection is extended till 30.03.2021.
(NIKHIL S. KARIEL,J) MAYA S. CHAUHAN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!