Gujarat High Court
Chandubhai vs Alibhai on 19 July, 2010
Gujarat High Court Case Information System
Print
FAST/722/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 722 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 724 of 2010
=========================================
CHANDUBHAI
BHUPATBHAI OD - Appellant(s)
Versus
ALIBHAI
ANVARBHAI KURESHI & 2 - Defendant(s)
=========================================
Appearance :
MR.HIREN
M MODI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/07/2010
ORAL
ORDER
Learned
Advocate for the appellant states that as an application seeking
permission to prosecute the First Appeal as an indigent person is
filed, there is no question of paying Court fee.
To
remove other office objections, at his request, a week’s time is
granted, failing which the matters shall stand dismissed for
non-prosecution without reference to the Court.
(Ravi
R.Tripathi, J.)
*Shitole
Top