Gujarat High Court
Pruthvisinh vs Manuji on 28 July, 2010
Gujarat High Court Case Information System
Print
FAST/1715/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 1715 of 2010
=========================================================
PRUTHVISINH
HARISINH CHAVDA - Appellant(s)
Versus
MANUJI
SARDARJI MAKAWANA & 1 - Defendant(s)
=========================================================
Appearance
:
MR
SAMIR J DAVE for
Appellant(s) : 1,
None for Defendant(s) : 1, 1.2.1, 1.2.2,1.2.3 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/07/2010
ORAL
ORDER
Learned
Advocate for the appellant states that Court fee is paid today.
At
his request, a week’s time is granted to remove other office
objections, failing which the matter shall stand dismissed for
non-prosecution without reference to the Court.
(Ravi
R.Tripathi, J.)
*Shitole
Top