Gujarat High Court
Firozaben vs Mamadsh on 28 April, 2010
Gujarat High Court Case Information System
Print
SAST/12/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL (STAMP NUMBER) No. 12 of 2010
=========================================================
FIROZABEN
SATARBHAI MAJOTHI THROUGH POA HOLDER KASAMBHAI & 3 - Appellant(s)
Versus
MAMADSH
MITHUSHA FAKIR LEGAL HEIR OF MITHUSHA FAKIR & 4 - Defendant(s)
=========================================================
Appearance
:
MR
PREMAL S RACHH for
Appellant(s) : 1 - 4.
None for Defendant(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/04/2010
ORAL
ORDER
Office
objections to be removed on or before 14th
May, 2010, failing which the matter shall be dismissed for
non-prosecution automatically without referring the matter to the
Court.
[M.R.
SHAH, J.]
rafik
Top