Gujarat High Court High Court

Kantaben vs Gujarat on 9 September, 2008

Gujarat High Court
Kantaben vs Gujarat on 9 September, 2008
Bench: Jayant Patel
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCAO/85520/1982	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8552 of 2008
 

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


 

KANTABEN
VINUBHAI GOHEL - Petitioner(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
ASHISH M DAGLI for Petitioner(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1 - 2. 
MS KARUNA V RAHEVAR for Respondent(s) : 1 -
2. 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

Mr.

A.M. Dagli, learned counsel for the petitioner is not present even in
the third round. Hence, dismissed for default.

(JAYANT
PATEL, J.)

Date
: 10.9.2008

ORAL ORDER

1. Before
the order is signed, Mr.Nirav C.Sanghvi, learned counsel for Mr.Dagli
prays for restoration and undertakes to proceed with the main matter.

2. Hence,
restored. The main Special Civil Application is taken up for
hearing. As a last opportunity, at the request of Mr.Sanghvi, S.O.
to 15th September,2008.

(JAYANT
PATEL, J.)

ynvyas/bjoy