Gujarat High Court
Fakhruddin vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
CA/11806/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.11806 of 2011
In
CIVIL
REVISION APPLICATION (STAMP NO.) No.247 of 2011
=========================================
FAKHRUDDIN
ABBASBHAI LANEWALA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance:
MR
KV SHELAT for
Applicant(s): 1 - 4.
None for Respondent(s): 1 -
3.
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 16/11/2011
ORAL
ORDER
Office
objections to be removed on or before 7th December, 2011, failing
which the matter shall stand dismissed automatically without any
further reference to the Court.
(
Harsha Devani, J. )
hki
Top