Gujarat High Court High Court

Vechlabhai vs Bhaniyabhai on 28 July, 2010

Gujarat High Court
Vechlabhai vs Bhaniyabhai on 28 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/1720/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 1720 of 2010
 

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


 

VECHLABHAI
BHUDARBHAI NAYAK - Appellant(s)
 

Versus
 

BHANIYABHAI
VELIYABHAI RATHWA & 2 - Defendant(s)
 

=========================================
 
Appearance : 
MR.HIREN
M MODI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Modi states that the appellant is a member of Scheduled
Tribe. He wants a week’s time to produce BPL card, if any. At his
request, a week’s time is granted, during which other office
objections shall also be removed, failing which the matter shall
stand dismissed for non-prosecution without reference to the Court.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top