Gujarat High Court High Court

Laxmanbhai vs Chairman on 24 October, 2008

Gujarat High Court
Laxmanbhai vs Chairman on 24 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPAST/982/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (ST) No.982 of 2008
 

In


 

CIVIL
APPLICATION No.2843 of 2008
 

In
MISC.CIVIL APPLICATION (ST) No.885 of 2008
 

 
===================================================
 

LAXMANBHAI
ALJIBHAI CHAVDA - Appellant(s)
 

Versus
 

CHAIRMAN
& 1 - Defendant(s)
 

=================================================== 
Appearance
: 
MR KS ACHARYA for Appellant(s) :
1, 
None for
Defendant(s) : 1 -
2. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 


 


 


Date
: 24/10/2008 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Office
objection/s to be removed on or before 15.11.2008 failing which, the
matter shall stand dismissed for want of prosecution without any
further reference to the Court.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[SMT.

ABHILASHA KUMARI,J]

***

Bhavesh*

   

Top