Gujarat High Court
Mafatlal vs Cellulose on 13 November, 2008
Gujarat High Court Case Information System Print CAST/7191/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION (STAMP NUMBER) No. 7191 of 2008 In SPECIAL CIVIL APPLICATION No. 9028 of 2000 with CAST 9626/2008, CAST 10860/2008, CAST 10955/2008, CAST 11030/2008, MCAST 2571/2008, MCAST 2592/2008, MCAST 2668/2008, ST 8800/2008, ST 8959/2008, ST 9298/2008, ST 9299/2008, ST 9388/2008, ST 9783/2008, 9786/2008, ST 10238/2008, ST 10240/2008, ST 10243/2008, ST 10247/2008, ST 10436/2008, ST 10548/2008, ST 10618/2008, ST 10680/2008, ST 10681/2008, ST 10683/2008, ST 10685/2008, ST 10790/2008, ST 10801/2008, ST 10802/2008, ST 10804/2008, ST 10849/2008, ST 10871/2008, ST 10882/2008, ST 10944/2008, ST 10946/2008, ST 11025/2008, ST 11127/2008, ST 11220/2008 ========================================================= MAFATLAL GORDHANDAS PATEL - Petitioner Versus CELLULOSE PRODUCTS OF INDIA LTD. - Respondent ========================================================= Appearance : MR PJ MEHTA for Petitioner : 1, MR DIPAK C RAVAL for Respondent : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 13/11/2008 COMMON ORAL ORDER
Office
objection to be removed on or before 12.12.2008, failing which the
matters will be dismissed for non-prosecution.
Registry
is directed to keep the copy of this order in each matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top