Gujarat High Court
Sr vs Sharvary on 18 September, 2008
Gujarat High Court Case Information System
Print
LPAST/847/2008 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 847 of 2008
In
SPECIAL
CIVIL APPLICATION No. 4501 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 850 of 2008
In
SPECIAL CIVIL APPLICATION No.
2678 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 851 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2704 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 853 of 2008
In
SPECIAL CIVIL APPLICATION No.
2703 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 862 of 2008
In
SPECIAL CIVIL APPLICATION No.
2701 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 863 of 2008
In
SPECIAL CIVIL APPLICATION No.
2717 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 867 of 2008
In
SPECIAL CIVIL APPLICATION No.
2721 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 868 of 2008
In
SPECIAL CIVIL APPLICATION No.
2715 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 869 of 2008
In
SPECIAL CIVIL APPLICATION No.
2720 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 876 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2681 of 2008
To
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 882 of 2008
In
SPECIAL CIVIL APPLICATION No.
4502 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 883 of 2008
In
SPECIAL CIVIL APPLICATION No.
30753 of 2007
To
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 896 of 2008
In
SPECIAL CIVIL APPLICATION No.
29820 of 2007
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 897 of 2008
In
SPECIAL CIVIL APPLICATION No.
4500 of 2008
To
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 909 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2686 of 2008
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 910 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2694 of 2008
To
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 927 of 2008
In
SPECIAL CIVIL APPLICATION No.
4494 of
2008
=========================================================
SR.
DIVISIONAL MANAGER & 3 - Appellant(s)
Versus
SHARVARY
ARVINDBHAI DHIMAR - Defendant(s)
=========================================================
Appearance
:
MR
AK CLERK for
Appellant(s) : 1 ? 4.
None
for Defendant(s) : 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/09/2008
COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Mr.
A.K.Clerk, learned advocate for the appellants, seeks two weeks time
to remove Office Objections. Request is granted. Office Objections to
be removed within two weeks from today, failing which, the matter
shall stand dismissed for non-prosecution automatically without
referring the matter to the court.
[RAVI
R. TRIPATHI, J.]
[K.M.THAKER,
J.]
kdc
Top