Gujarat High Court High Court

Shrilal vs Narayansinh on 9 December, 2010

Gujarat High Court
Shrilal vs Narayansinh on 9 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/2710/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 2710 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3026 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3058 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3082 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 3170 of 2010
 

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


 

SHRILAL
MANGILAL MALI - Appellant(s)
 

Versus
 

NARAYANSINH
S/O DHANESINH RATHOD & 4 - Defendant(s)
 

=========================================================
Appearance : 
MR
R.K.MANSURI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

In
spite of the order passed by this Court on earlier occasion to remove
office objections, the learned Advocates for the appellant have not
removed the same. Hence, the appeals stand dismissed for non-removal
of office objections.

(K
S JHAVERI, J.)

sompura

   

Top