Gujarat High Court
Ratubhai vs Vinit on 25 July, 2011
Gujarat High Court Case Information System
Print
OJMCA/109/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 109 of 2011
In
STAMP
NUMBER No. 2820 of 2010
With
MISC.
CIVIL APPLICATION No. 110 of 2011
In
STAMP NUMBER No. 2819 of 2010
=========================================================
RATUBHAI
RAMJIBHAI DESAI - Applicant(s)
Versus
VINIT
RASIKLAL SHAH & 1 - Respondent(s)
=========================================================
Appearance
:
MR PAVAN S
GODIAWALA for
Applicant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 25/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances, it appears that the main OJ Appeals came
to be dismissed on account of non-removal of office objections and
the learned counsel states that all office objections shall be
removed.
Hence,
the concerned OJ Appeals shall be restored on the condition that the
applicant removes all office objections and the same is verified by
the office.
Both
the applications are disposed of accordingly.
(JAYANT PATEL, J.)
(R.M.
CHHAYA, J.)
*bjoy
Top