Gujarat High Court
Mohshin vs Gulamhusen on 1 March, 2011
Gujarat High Court Case Information System
Print
CA/1517/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1517 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 166 of 2011
With
CIVIL
APPLICATION No. 1518 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 167 of 2011
To
CIVIL
APPLICATION No. 1519 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 168 of 2011
=========================================================
MOHSHIN
GULAMHUSEN SINDHI - Petitioner(s)
Versus
GULAMHUSEN
DAUDMIYA SINDHI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
R.K.MANSURI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/03/2011
COMMON
ORAL ORDER
When these applications were
listed on 09th February 2011, this Court passed the
following order :
“Office
objections shall be removed on or before 24th February
2011, failing which Registry is directed to notify Appeal/
Application for appropriate order of dismissing it for
non-prosecution on 28th February 2011.”
Inspite of the aforesaid order, no
steps have been taken by the applicant. Hence, present applications
stand dismissed for non-removal of office objections. Consequently,
the First Appeals
will not survive and the same stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top