Gujarat High Court
====================================== vs None For on 13 July, 2010
Gujarat High Court Case Information System
Print
ST/3448/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 3448 of 2010
======================================
DWIJEN
ANILBHAI SHAH
Versus
STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY AND OTHERS
======================================
Appearance
:
MR PB KHAMBHOLJA with MR NK
MAJMUDAR for Petitioner.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel, Mr.P.B.Khambholja, appearing with learned counsel,
Mr.N.K.Majmudar submitted that the office objections shall be removed
on or before 15th July 2010. The petitioner or his
learned counsel may be permitted to remove office objections on or
before 15th July 2010, and in case of failure to do so,
the petition is ordered to stand dismissed without reference to the
Court.
(D.H.Waghela,
J.)
(Bankim
N.Mehta, J.)
*malek
Top