Gujarat High Court
====================================== vs None For on 13 July, 2010
Gujarat High Court Case Information System Print ST/3448/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD STAMP NUMBER (SPL.C.A.) No. 3448 of 2010 ====================================== DWIJEN ANILBHAI SHAH Versus STATE OF GUJARAT THROUGH PRINCIPAL SECRETARY AND OTHERS ====================================== Appearance : MR PB KHAMBHOLJA with MR NK MAJMUDAR for Petitioner. None for Respondents. ====================================== CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 13/07/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel, Mr.P.B.Khambholja, appearing with learned counsel,
Mr.N.K.Majmudar submitted that the office objections shall be removed
on or before 15th July 2010. The petitioner or his
learned counsel may be permitted to remove office objections on or
before 15th July 2010, and in case of failure to do so,
the petition is ordered to stand dismissed without reference to the
Court.
(D.H.Waghela,
J.)
(Bankim
N.Mehta, J.)
*malek
Top