Gujarat High Court High Court

City vs Rajendra on 18 March, 2009

Gujarat High Court
City vs Rajendra on 18 March, 2009
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1021/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1021 of 2006
 

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

 

CITY
CO-OPERATIVE BANK LTD & 1 - Petitioner(s)
 

Versus
 

RAJENDRA
CHHAGANLAL SATTARSHADWALA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR MEHTA for
Petitioner(s) : 1 - 2. 
MR SHIRISH JOSHI for Respondent(s) : 1 -
2. 
RULE SERVED for Respondent(s) : 3, 
MR RAVINDRA SHAH for
Respondent(s) : 3, 
MRS KANAN R SHAH for Respondent(s) : 3, 
RULE
UNSERVED for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

REGISTRAR
			(JUDICIAL)
		
	

 

Date
: 18/03/2009 

 

ORAL
ORDER

1 The Registry has put
report regarding extension of returnable date and time for payment of
process fees.

2 Permission is hereby
granted and returnable date is hereby extended up to 28.04.2009 and
payment of process fee be accepted till 24.03.2009. Thereafter,
notice of rule be issued for respondent no.4.

3 Direct service
permitted.

4 S.O. To 28.04.2009.

(G.K.

Upadhyay)

Registrar
(Judicial)

Nabila

   

Top