Gujarat High Court
Chaturbhai vs State on 25 August, 2011
Gujarat High Court Case Information System
Print
CAST/7489/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 7489 of 2011
In
LETTERS PATENT APPEAL No. 1631 of 2005
In
SPECIAL CIVIL APPLICATION No. 22184 of 2005
With
WRIT
PETITION (PIL) No. 90 of 2011
With
LETTERS
PATENT APPEAL No. 1171 of 2011
In
SPECIAL CIVIL APPLICATION No. 10844 of 2010
With
CIVIL
APPLICATION No. 8435 of 2011
In
LETTERS PATENT APPEAL No. 1171 of 2011
With
CIVIL
APPLICATION No. 8678 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1014 of 2011
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1014 of 2011
In
SPECIAL CIVIL APPLICATION No. 4789 of 2011
With
CIVIL
APPLICATION (STAMP NUMBER) No. 7347 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1014 of 2011
With
CIVIL
APPLICATION No. 8763 of 2011
In
LETTERS PATENT APPEAL No. 181 of
2011
=================================================
CHATURBHAI
JOITARAM OZA & 11 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance
:
MR
SAURABH M PATEL for Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3,
2.2.4,2.2.5 - 12.
None for Respondent(s) : 1 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 25/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
office objections having not removed in spite of orders dated 3rd
August 2011, 8th August 2011 and 10th August 2011, the respective
cases shall stand dismissed for non-compliance of the Court’s order.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top