Gujarat High Court
Vaniya vs Thakor on 3 February, 2011
Gujarat High Court Case Information System
Print
CA/216/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 216 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 4007 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 4007 of 2010
=========================================================
VANIYA
JAGDISHBHAI HARIBHAI - Petitioner(s)
Versus
THAKOR
DIPAKBHAI GOPALJI & 2 - Respondent(s)
=========================================================
Appearance :
MR
TEJAS P SATTA for
Petitioner(s) : 1,MR JAYESH V PATEL for Petitioner(s) : 1,
None
for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/02/2011
ORAL
ORDER
Despite
the earlier order passed by this Court, office objections are not
removed. Hence, present Civil Application No.216 of 2011 as well as
First Appeal (Stamp) No.4007 of 2010 are hereby dismissed for non
removal of office objections.
(M.R.SHAH,
J.)
kaushik
Top