Gujarat High Court
Oriental vs Dhanjibhai on 15 July, 2010
Gujarat High Court Case Information System
Print
FAST/953/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 953 of 2010
=========================================================
ORIENTAL
INSURANCE CO LTD - Appellant(s)
Versus
DHANJIBHAI
HAMIRBHAI ROZASARA & 1 - Defendant(s)
=========================================================
Appearance :
MS
KARUNA V RAHEVAR for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/07/2010
ORAL
ORDER
Learned
Advocate for the appellant states that the court-fee is paid today.
She seeks one week’s time to remove other office objections. Request
is granted.
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.)
jani
Top