Gujarat High Court High Court

Chauhan vs Zala on 14 July, 2010

Gujarat High Court
Chauhan vs Zala on 14 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/537/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 537 of 2010
 

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


 

CHAUHAN
VIKRAMSINH NANSINH & 1 - Appellant(s)
 

Versus
 

ZALA
ARJUNSINH FATESINH & 3 - Defendant(s)
 

=========================================================
Appearance : 
MR
R.K.MANSURI for
Appellant(s) : 1 - 2. 
None for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 14/07/2010 

 

ORAL
ORDER

Learned
Advocate for the appellant states that Court-fee is paid today.
Learned Advocate for the appellant seeks a week’s time to remove the
remaining office objections.

Request
is granted. One week’s time is granted to remove the remaining office
objections. If the office objections are not removed within a week
from today, the matter shall stand dismissed for non-prosecution,
without referring to the Court.

(RAVI
R. TRIPATHI, J.)

jani

   

Top