Gujarat High Court
Navinbhai vs Pujabhai on 30 June, 2008
Gujarat High Court Case Information System
Print
AO/47/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 47 of 2008
With
CIVIL
APPLICATION No. 2173 of 2008
In
APPEAL
FROM ORDER No. 47 of
2008
=========================================================
NAVINBHAI
VIRAJIBHAI PATEL - Appellant(s)
Versus
PUJABHAI
RANCHHODBHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RAMESH K SHAH for
Appellant(s) : 1,
MR NEHAL R JOSHI for Respondent(s) : 1 -
2.
NOTICE UNSERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/06/2008
ORAL ORDER
The
Office has informed that the process fees is not paid. The appellant
is directed to pay the process fees and also to remove the office
objections on or before 2nd July, 2008. After the office
objections are removed and process fees is paid, Notice to be issued
as per the order dated 20.6.2008. In the event, office objections are
not removed as directed, the appeal will stand automatically
dismissed for non-prosecution.
[K.M.Thaker,
J.]
kdc
Top