Gujarat High Court High Court

Krushnakumar vs Ganpatbhai on 29 April, 2011

Gujarat High Court
Krushnakumar vs Ganpatbhai on 29 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/36/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 36 of
2011 
 
=================================================
 

KRUSHNAKUMAR
DULERAY PANDYA - PETITIONER
 

Versus
 

GANPATBHAI
VASAVA - RESPONDENT
 

================================================= 
Appearance
: 
PARTY-IN-PERSON
for PETITIONER : 1, 
None for RESPONDENT :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 29/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As
this Court cannot entertain a writ petition in vernacular language,
which is required to be filed in English language as per law, and the
advocates, as pointed out by the office, have not removed the office
objections, in spite of order dated 11th April 2011, this case shall
stand dismissed.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top