Gujarat High Court High Court

Divisional vs Rupsinh on 6 October, 2010

Gujarat High Court
Divisional vs Rupsinh on 6 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/9971/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 9971 of 2010
 

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

 

DIVISIONAL
CONTROLLER, GUJARATSTATE ROAD TRANSPORT ORPORATIO - Petitioner(s)
 

Versus
 

RUPSINH
G PARMAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KIRAN D PANDEY for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/10/2010 

 

 
 
ORAL
ORDER

Office
objections to be removed on or before 20th
October 2010, failing
which the matter shall stand dismissed for non-prosecution
automatically, without referring the matter to the Court. On removal
of office objections, Registry is directed to notify the main matter
for admission hearing on 25th
October 2010. On
non-removal of the office objections also, Registry is directed to
notify the matter on 25th
October 2010
for appropriate order.

(M.R.

Shah, J.)

*menon

   

Top