Gujarat High Court
Rajvirsinh vs State on 8 February, 2011
Gujarat High Court Case Information System
Print
CAST/2201/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 2201 of 2007
In
SPECIAL
CIVIL APPLICATION No. 14382 of 2003
=========================================================
RAJVIRSINH
MAGANSINH RATHOD (MEDATIA) - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NV SOLANKI for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/09/2007
ORAL
ORDER
Mr.N.V.
Solanki, learned advocate for the applicants prays for a week’s time
to remove office objections. The request is granted. The 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