Gujarat High Court
Bombay vs Veer on 11 November, 2011
Gujarat High Court Case Information System
Print
CAST/769520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 7695 of 2008
In
SPECIAL
CIVIL APPLICATION No. 26949 of 2006
=================================================
BOMBAY
PATEL WELFARE SOCIETY - Petitioner(s)
Versus
VEER
NARMAD SOUTH GUJARAT UNIVERSITY & 3 - Respondent(s)
=================================================
Appearance :
MR
KASHYAP R JOSHI for Petitioner(s) : 1,
MR DC DAVE for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 2 -
3.
None for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/08/2008
ORAL
ORDER
Learned
advocate was granted time to remove the office objections by order
dated 14th July 2008 till 11th August 2008 by
the Registrar (Judicial). Thereafter, the learned advocate was
granted adjournment of the matter twice on 14th and 21st
August 2008. Today, when the matter was called out, the learned
advocate for the applicant pleads no instructions. The matter is
dismissed for want of instructions.
(RAVI R. TRIPATHI, J.)
karim
Top