Gujarat High Court
Oriental vs Heirs on 30 June, 2010
Gujarat High Court Case Information System
Print
FAST/283/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 283 of 2010
=====================================
ORIENTAL
INSURANCE CO LTD (HUB) - Appellant(s)
Versus
HEIRS
& LEGAL REPRESENTATIVE OF DECEASED BABUBHAI JETHSUR & 6 -
Defendant(s)
=====================================
Appearance
:
MR RITURAJ M MEENA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
7.
=====================================
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