Gujarat High Court High Court

Kirit vs Bank on 24 December, 2010

Gujarat High Court
Kirit vs Bank on 24 December, 2010
Author: Ks Jhaveri,&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 KS JHAVERI
		
	

 

 
 


 

Date
: 24/12/2010
 

ORAL
ORDER

Today
the wife of the appellant-Party-In-Person is present in the Court.

She
has submitted an application praying for adjournment for about one
month along with a copy of the medical certificate.

In
view of aforesaid, at the request on behalf of the appellant, the
matter is adjourned to 04th February 2011.

It
is clarified that the impugned judgment and decree is a money decree
and initially the Court was not inclined to entertain the same.
However, in view of the request made by the wife of the appellant,
the matter is adjourned.

(K.S.

Jhaveri, J)

Aakar

   

Top