Gujarat High Court High Court

Father vs State on 6 December, 2010

Gujarat High Court
Father vs State on 6 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14871/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14871 of 2010
 

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

 

FATHER
MATHEW KALATHOOR MANAGING TRUSTEE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY (APPEALS) & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/12/2010 

 

ORAL
ORDER

Learned
advocate for the petitioner wants a week’s time to supply fresh typed
copy of the memo of petition and to remove other office objections.

Time
is granted upto 13th December 2010. If the office
objections are not removed within the said period, the matter shall
stand dismissed for non-prosecution without reference to the Court.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top