Gujarat High Court
Rabari vs Hiraben on 23 July, 2010
Gujarat High Court Case Information System
Print
FAST/1490/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 1490 of 2010
=========================================================
RABARI
VAGHUBHAI GANESHBHAI - Appellant(s)
Versus
HIRABEN
KESHAVLAL PRAJAPATI & 5 - Defendant(s)
=========================================================
Appearance :
MS
SUNEETA R SHUKLA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/07/2010
ORAL
ORDER
Learned
Advocate, Ms.Suneeta R Shukla, for the appellant, wants two weeks
time to remove the office objections. Request is granted. Office
objections to be removed within a period of two weeks, failing which,
the matter shall stand dismissed for non-prosecution without
reference to the Court.
(RAVI
R TRIPATHI, J.)
sompura
Top