Gujarat High Court High Court

Rajendrabhai vs Himatsinh on 8 February, 2011

Gujarat High Court
Rajendrabhai vs Himatsinh on 8 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CAST/6896/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 6896 of 2007
 

 
 
=========================================================

 

RAJENDRABHAI
JAMNADAS DESAI & 4 - Petitioner(s)
 

Versus
 

HIMATSINH
MANJIBHAI GARASIYA @ HEMATBHAI MANJIBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL S JOSHI for
Petitioner(s) : 1
- 5. 
None
for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
 
ORAL
ORDER

Mr.Sunil
S. Joshi, learned advocate for applicants prays for a week’s time to
remove office objections. The request is granted. Office objections
be removed within a week from today, failing which the matter shall
stand dismissed for non prosecution without reference to the Court.

(RAVI
R. TRIPATHI, J.)

karim

   

Top