Gujarat High Court
Nikhil vs N on 17 June, 2010
Gujarat High Court Case Information System
Print
ST/4911/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 4911 of 2010
=====================================
NIKHIL
KANUBHAI PATEL - Petitioner(s)
Versus
N
S SADASIVAN PILLAI & 3 - Respondent(s)
=====================================
Appearance
:
MR DIGANT M POPAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/06/2010
ORAL
ORDER
On
a request made by the learned advocate for the petitioner, one week’s
time is granted for removing office objections. If the office
objections are not removed within a week from today, the matter shall
stand dismissed for non-prosecution, without referring to the Court.
[
Ravi R. Tripathi, J. ]
hiren
Top