Gujarat High Court
Jay vs Nagindas on 4 August, 2008
Gujarat High Court Case Information System
Print
ST/7444/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 7444 of 2008
=========================================================
JAY
KISHAN KHEDUT GANOTIYA KHETI SAHAKARI MANDALI LTD - Petitioner(s)
Versus
NAGINDAS
NAROTTAMDAS DECEASED THRO HEIRS SURESHBHAI N SHAH & 18 -
Respondent(s)
=========================================================
Appearance :
MS
MEGHA JANI for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 15, 15.2.1, 15.2.2, 15.2.3, 15.2.4, 15.2.5,15.2.6
- 19.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/08/2008
ORAL
ORDER
Office
objections to be removed on or before 20th August, 2008,
failing which the application will be dismissed for non-prosecution
automatically without referring the matter to the Court. On removal
of the Office objections, Registry to place the same on Board for
Admission hearing immediately.
[M.R.Shah,J.]
satish
Top