Gujarat High Court
Snehlata vs Princess on 14 July, 2011
Gujarat High Court Case Information System
Print
LPAST/768/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 768 of 2011
In
SPECIAL CIVIL APPLICATION No. 30 of 2009
With
WRIT
PETITION (PIL) No. 64 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7044 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7045 of 2011
With
CIVIL
APPLICATION No. 6236 of 2011
In
SPECIAL CIVIL APPLICATION No. 4353 of 2008
=================================================
SNEHLATA
GHORPADE - THROUGH POWER OF ATTORNEY HOLDER & 1 - Appellant(s)
Versus
PRINCESS
SARDARAJE GAEKWAD WD/O LATE MAHARAJA UDAYSINHRAO & 3 -
Defendant(s)
=================================================
Appearance
:
MR
AJAY S JAGIRDAR for Appellant(s) : 1 - 2.
None for Defendant(s) :
1 - 4.
=================================================
CORAM:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
office objections having not removed in spite of order dated 28th
June 2011, the respective cases shall stand dismissed for
non-compliance of the Court’s order.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top