Gujarat High Court
Bank vs Arvindkumar on 22 February, 2011
Gujarat High Court Case Information System
Print
SCA/14283/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14283 of 2008
=========================================================
BANK
OF BARODA - Petitioner(s)
Versus
ARVINDKUMAR
KESHAVLAL SHAH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV G DESAI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
1,
UNSERVED-EXPIRED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/02/2011
ORAL
ORDER
In
pursuance of the note filed by the learned advocate for the
petitioner, the respondent No.2 is permitted to be deleted. Necessary
amendment be carried out forthwith.
Now
the matter is ready. Registry is directed to list present
petition for Final Hearing on 25th
March 2011.
(K.S.
Jhaveri, J)
Aakar
Top