Gujarat High Court High Court

Narbadadevi vs State on 15 November, 2011

Gujarat High Court
Narbadadevi vs State on 15 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/1229/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 1229 of 2009
 

 
======================================
 

NARBADADEVI
M SONI W/O LATE MOHANLAL P SONI - Petitioner
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================Appearance
: 
MR VILAS G GOSWAMY for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/05/2009 

 

 
ORAL
ORDER

Office
objections to be removed on or before 15th May, 2009,
failing which, the matter shall stands dismissed for non-prosecution
automatically without referring the matter to the Court.

[M.R.SHAH,J]

*dipti

   

Top