Gujarat High Court
Shrilal vs Narayansinh on 9 December, 2010
Gujarat High Court Case Information System
Print
FAST/2710/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 2710 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3026 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3058 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3082 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3170 of 2010
=========================================================
SHRILAL
MANGILAL MALI - Appellant(s)
Versus
NARAYANSINH
S/O DHANESINH RATHOD & 4 - Defendant(s)
=========================================================
Appearance :
MR
R.K.MANSURI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/12/2010
ORAL
ORDER
In
spite of the order passed by this Court on earlier occasion to remove
office objections, the learned Advocates for the appellant have not
removed the same. Hence, the appeals stand dismissed for non-removal
of office objections.
(K
S JHAVERI, J.)
sompura
Top