Gujarat High Court High Court

Reliable vs Damyantiben on 17 June, 2010

Gujarat High Court
Reliable vs Damyantiben on 17 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/3221/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 3221 of 2010
 

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

RELIABLE
EXTENSION PVT LTD - Petitioner(s)
 

Versus
 

DAMYANTIBEN
G MODI L.R OF DECEASED GORDHANDAS DAMODAR - Respondent(s)
 

===================================== 
Appearance
: 
MR VIVEK N MAPARA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=====================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 17/06/2010 

 

 
ORAL
ORDER

On
a request made by the learned advocate for the petitioner, 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