Gujarat High Court
Bank vs Mrudulaben on 16 April, 2010
Gujarat High Court Case Information System
Print
SCA/4227/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4227 of 2010
=========================================================
BANK
OF BARODA - Petitioner(s)
Versus
MRUDULABEN
SURESHBHAI PATEL P.O. A HOLDER DINYUR N GAZDAR & 3 -
Respondent(s)
=========================================================
Appearance :
MR
JAYESH A DAVE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 16/04/2010
ORAL
ORDER
Learned
Advocate Mr.J.A.Dave wants time to call for the compromise placed
before the Court below to show as to whether the same is signed by
the Power of Attorney of the plaintiff wife of the borrower or
not. S.O. to 26.04.2010.
[RAVI
R. TRIPATHI, J.]
jani
Top