Gujarat High Court High Court

Amriben vs Bachubha on 4 May, 2010

Gujarat High Court
Amriben vs Bachubha on 4 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/13082/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 13082 of 2009
 

 
 
=========================================================


 

AMRIBEN
SAVABHAI MEWADA & 3 - Petitioner(s)
 

Versus
 

BACHUBHA
JALAMSINH JADEJA & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PP MAJMUDAR for
Petitioner(s) : 1 - 4.MR SHAKTI S JADEJA for Petitioner(s) : 1 -
4. 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 04/05/2010 

 

ORAL
ORDER

Learned
Advocate for the petitioner seeks a week’s time to remove office
objections. Time is granted. If the office objections are not removed
within a week from today, the matter shall stand dismissed for
non-prosecution, without referring to the Court.

(RAVI
R. TRIPATHI, J.)

jani

   

Top