Gujarat High Court
Mahendra vs Charotar on 18 February, 2011
Gujarat High Court Case Information System
Print
CA/916/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 916 of 2011
In
LETTERS PATENT APPEAL (STAMP) No. 82 of 2011
In
SPECIAL CIVIL APPLICATION No. 14225 of 2010
=========================================================
MAHENDRA
CHANDULAL ARYA - Petitioner(s)
Versus
CHAROTAR
NAGRIK COOPERATIVE BANK LIMITED - Respondent(s)
=========================================================
Appearance
:
MR
SAURABH G AMIN for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Let
notice be issued on respondent both in the petition for condonation
of delay and the proposed Letters Patent Appeal. Direct notice
permitted.
Post
the matter on 24th March 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top