Gujarat High Court
Rev vs Mahendra on 30 April, 2010
Gujarat High Court Case Information System
Print
ST/406/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 406 of 2010
=========================================
REV
DAVID H DESAI, PRIEST CHAIRMAN - Petitioner(s)
Versus
MAHENDRA
A SOLANKI PRESIDENT, SCHEDULED CASTE AND & 4 - Respondent(s)
=========================================
Appearance :
MR
KIRIT J MACWAN for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/04/2010
ORAL
ORDER
At the request
of the learned Advocate for the petitioner, a week’s time is granted
to remove the office objections, failing which the matter shall stand
dismissed for default without reference to the Court.
(Ravi
R.Tripathi, J.)
*Shitole
Top