Gujarat High Court Case Information System
Print
FAST/18/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP) No. 18 of 2010
=========================================
HIMMATBHAI
SOMABHAI PARMAR & 1 - Appellant(s)
Versus
RAMABHAI
JODHABHAI RABARI & 1 - Defendant(s)
=========================================
Appearance :
MR
HIREN M MODI for
the Appellants
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/07/2010
ORAL
ORDER
1. The
matter was on Board yesterday. Learned Advocate for the appellants
requested to allow him to pay the Court fees during the course of the
day. Request was granted.
2. Learned
Advocate was to report to this Court after paying the Court fee.
Till the Court was over, learned Advocate did not report and
therefore, the papers were kept in the Court.
3. Today
learned Advocate Mr.Dinesh V.Bhati for learned Advocate Mr.Hiren
M.Modi states that the Court fee is paid.
4. On
request, one week’s time is granted to remove other office
objections, failing which the matter shall stand dismissed for
non-prosecution without reference to the Court.
(Ravi
R.Tripathi, J.)
*Shitole
Top