Gujarat High Court
New vs Kishor on 30 June, 2010
Gujarat High Court Case Information System
Print
FAST/993/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 993 of 2010
=====================================
NEW
INDIA ASSURANCE COMPANY LTD - Appellant(s)
Versus
KISHOR
PRAKASHSHANKAR SONI & 1 - Defendant(s)
=====================================
Appearance
:
MR KV GADHIA for Appellant(s) :
1,
None for Defendant(s) : 1 -
2.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/06/2010
ORAL
ORDER
On
a request made by the learned advocate for the appellant, one week’s
time is granted for removing office objections. If the office
objections are not removed within a week from today, the matter shall
stand dismissed for non-prosecution, without referring to the Court.
[
Ravi R. Tripathi, J. ]
hiren
Top