Gujarat High Court
Father vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
SCA/14871/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14871 of 2010
=========================================================
FATHER
MATHEW KALATHOOR MANAGING TRUSTEE - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY (APPEALS) & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1,
None
for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 06/12/2010
ORAL
ORDER
Learned
advocate for the petitioner wants a week’s time to supply fresh typed
copy of the memo of petition and to remove other office objections.
Time
is granted upto 13th December 2010. If the office
objections are not removed within the said period, the matter shall
stand dismissed for non-prosecution without reference to the Court.
(RAVI
R.TRIPATHI, J.)
omkar
Top