Gujarat High Court High Court

Chandubhai vs Alibhai on 19 July, 2010

Gujarat High Court
Chandubhai vs Alibhai on 19 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/722/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 722 of 2010
 

To
 

FIRST
APPEAL (STAMP NUMBER) No. 724 of 2010
 

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


 

CHANDUBHAI
BHUPATBHAI OD - Appellant(s)
 

Versus
 

ALIBHAI
ANVARBHAI KURESHI & 2 - Defendant(s)
 

=========================================
 
Appearance : 
MR.HIREN
M MODI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the appellant states that as an application seeking
permission to prosecute the First Appeal as an indigent person is
filed, there is no question of paying Court fee.

To
remove other office objections, at his request, a week’s time is
granted, failing which the matters shall stand dismissed for
non-prosecution without reference to the Court.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top