Gujarat High Court High Court

Kanchanben vs Mukeshgiri on 11 August, 2010

Gujarat High Court
Kanchanben vs Mukeshgiri on 11 August, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/362820/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 3628 of 2004
 

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

 

KANCHANBEN
MANSUKHBHAI VADODARIA - Appellant(s)
 

Versus
 

MUKESHGIRI
BHAGWANGIRI BAVAJI & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Appellant(s) : 1, 
None for
Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

Necessary
court fees have not been paid within one month as directed by this
court and, therefore, registry has placed this matter for orders.

Learned
Advocate MR. Amar D. Mithani who is present states that as per
telephonic instructions received from Advocate Mr. Bharatbhai
Solanki of Una, the applicant does not intend to pay court fees in
the present case.

Therefore,
this matter is dismissed for default in view of non compliance of
order of this court.

(H.K.

Rathod,J.)

Vyas

   

Top