Gujarat High Court
Mafatlal vs Cellulose on 13 November, 2008
Gujarat High Court Case Information System
Print
CAST/7191/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 7191 of 2008
In
SPECIAL
CIVIL APPLICATION No. 9028 of 2000
with
CAST
9626/2008, CAST 10860/2008, CAST 10955/2008, CAST 11030/2008, MCAST
2571/2008, MCAST 2592/2008, MCAST 2668/2008, ST 8800/2008, ST
8959/2008, ST 9298/2008, ST 9299/2008, ST 9388/2008, ST 9783/2008,
9786/2008, ST 10238/2008, ST 10240/2008, ST 10243/2008, ST
10247/2008, ST 10436/2008, ST 10548/2008, ST 10618/2008, ST
10680/2008, ST 10681/2008, ST 10683/2008, ST 10685/2008, ST
10790/2008, ST 10801/2008, ST 10802/2008, ST 10804/2008, ST
10849/2008, ST 10871/2008, ST 10882/2008, ST 10944/2008, ST
10946/2008, ST 11025/2008, ST 11127/2008, ST 11220/2008
=========================================================
MAFATLAL
GORDHANDAS PATEL - Petitioner
Versus
CELLULOSE
PRODUCTS OF INDIA LTD. - Respondent
=========================================================
Appearance :
MR
PJ MEHTA for Petitioner : 1,
MR DIPAK C RAVAL
for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/11/2008
COMMON
ORAL ORDER
Office
objection to be removed on or before 12.12.2008, failing which the
matters will be dismissed for non-prosecution.
Registry
is directed to keep the copy of this order in each matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top