Gujarat High Court High Court

Navinbhai vs Pujabhai on 30 June, 2008

Gujarat High Court
Navinbhai vs Pujabhai on 30 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/47/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 47 of 2008
 

With


 

CIVIL
APPLICATION No. 2173 of 2008
 

In
 


APPEAL
FROM ORDER No. 47 of
2008 
=========================================================

 

NAVINBHAI
VIRAJIBHAI PATEL - Appellant(s)
 

Versus
 

PUJABHAI
RANCHHODBHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMESH K SHAH for
Appellant(s) : 1, 
MR NEHAL R JOSHI for Respondent(s) : 1 -
2. 
NOTICE UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 30/06/2008  
 
ORAL ORDER

The
Office has informed that the process fees is not paid. The appellant
is directed to pay the process fees and also to remove the office
objections on or before 2nd July, 2008. After the office
objections are removed and process fees is paid, Notice to be issued
as per the order dated 20.6.2008. In the event, office objections are
not removed as directed, the appeal will stand automatically
dismissed for non-prosecution.

[K.M.Thaker,
J.]

kdc

   

Top