Gujarat High Court
Divisional vs Rupsinh on 6 October, 2010
Gujarat High Court Case Information System
Print
ST/9971/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 9971 of 2010
=========================================================
DIVISIONAL
CONTROLLER, GUJARATSTATE ROAD TRANSPORT ORPORATIO - Petitioner(s)
Versus
RUPSINH
G PARMAR - Respondent(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/10/2010
ORAL
ORDER
Office
objections to be removed on or before 20th
October 2010, failing
which the matter shall stand dismissed for non-prosecution
automatically, without referring the matter to the Court. On removal
of office objections, Registry is directed to notify the main matter
for admission hearing on 25th
October 2010. On
non-removal of the office objections also, Registry is directed to
notify the matter on 25th
October 2010
for appropriate order.
(M.R.
Shah, J.)
*menon
Top