Gujarat High Court High Court

Kirit vs Bank on 4 February, 2011

Gujarat High Court
Kirit vs Bank on 4 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1796/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1796 of 2010
 

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

KIRIT
PADMANABH VYAS - Appellant(s)
 

Versus
 

BANK
OF BARODA - Defendant(s)
 

========================================= 
Appearance
: 
PARTY-IN-PERSON
for Appellant(s) :
1, 
NOTICE SERVED for Defendant(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/02/2011 

 

 
ORAL
ORDER

A
request is made on behalf of the appellant to adjourn the matter and
it is also requested to provide legal aid service to the appellant.
Gujarat High Court Legal Aid Committee to provide legal assistance to
the appellant.

Stand
over to 14th March 2011.

(M.R.

Shah, J.)

*menon

   

Top