Gujarat High Court
========================================= vs None For on 6 April, 2010
Gujarat High Court Case Information System
Print
ST/11267/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 11267 of 2009
=========================================
PRAVESHBHAI
RASIKLAL SHAH
Versus
STATE
OF GUJARAT & 2
=========================================
Appearance
:
MS AMRITA AJMERA for
Petitioner
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 06/04/2010
ORAL
ORDER
This
Court has passed an order on 18th March, 2010 directing
the petitioner to remove the office objections on or before 5th
April, 2010, failing which, the matter will stand dismissed for
non-prosecution. Despite this fact, the office objections have not
been removed by the petitioner and nobody appeared on behalf of the
petitioner. Hence, the petition is dismissed for non-removal of
office objections.
[
K. A. PUJ, J. ]
(vijay)
Top