Gujarat High Court High Court

Firozaben vs Mamadsh on 28 April, 2010

Gujarat High Court
Firozaben vs Mamadsh on 28 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SAST/12/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL (STAMP NUMBER) No. 12 of 2010
 

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

 

FIROZABEN
SATARBHAI MAJOTHI THROUGH POA HOLDER KASAMBHAI & 3 - Appellant(s)
 

Versus
 

MAMADSH
MITHUSHA FAKIR LEGAL HEIR OF MITHUSHA FAKIR & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL S RACHH for
Appellant(s) : 1 - 4. 
None for Defendant(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/04/2010 

 

 
 
ORAL
ORDER

Office
objections to be removed on or before 14th
May, 2010, failing which the matter shall be dismissed for
non-prosecution automatically without referring the matter to the
Court.

[M.R.

SHAH, J.]

rafik

   

Top