Gujarat High Court
Kirit vs Sarojben on 21 January, 2011
Gujarat High Court Case Information System
Print
SA/240/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 240 of 2010
=========================================================
KIRIT
DHANJIBHAI KHATRI - Appellant(s)
Versus
SAROJBEN
WD/O BHOGILAL PANACHAND & 3 - Defendant(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None for Defendant(s)
: 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 4, 4.2.1, 4.2.2,
4.2.3,4.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/01/2011
ORAL
ORDER
Matter
remained in office objection as the same was not removed by
appellant, therefore, let it be removed on or before 19 th
January, 2011.
However, earlier, for the same reason, matter was adjourned on 25th
November, 2011.
Today,
learned advocate Mr. N.K. Majmudar requests for tome time to remove
office objections, therefore, matter is adjourned to 3 rd
February, 2011
to remove all office objections raised by registry, if any, failing
which, matter will stand dismissed in default without reference to
this Court.
[H.K.
RATHOD, J.]
#Dave
Top