Gujarat High Court High Court

Vaniya vs Thakor on 3 February, 2011

Gujarat High Court
Vaniya vs Thakor on 3 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/216/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 216 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4007 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 4007 of 2010
 

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


 

VANIYA
JAGDISHBHAI HARIBHAI - Petitioner(s)
 

Versus
 

THAKOR
DIPAKBHAI GOPALJI & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TEJAS P SATTA for
Petitioner(s) : 1,MR JAYESH V PATEL for Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 
ORAL
ORDER

Despite
the earlier order passed by this Court, office objections are not
removed. Hence, present Civil Application No.216 of 2011 as well as
First Appeal (Stamp) No.4007 of 2010 are hereby dismissed for non
removal of office objections.

(M.R.SHAH,
J.)

kaushik

   

Top