Gujarat High Court
A vs H on 31 March, 2011
Gujarat High Court Case Information System
Print
SCA/15340/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15340 of 2010
=========================================================
A
M COAL CORPORATION THROUGH PARTNER ARVIND N DAVE & 2 -
Petitioner(s)
Versus
H
D F C BANK LIMITED & 12 - Respondent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Petitioner(s) : 1 - 3.
NOTICE SERVED for Respondent(s) : 1 - 2,4 -
8.
MR DHARMESH V SHAH for Respondent(s) : 1, 7, 12,
MR LALIT M
PATEL for Respondent(s) : 1, 7, 12,
NOTICE UNSERVED for
Respondent(s) : 3, 9, 11, 13,
MR CR ABICHANDANI for Respondent(s)
: 8,
NOTICE NOT RECD BACK for Respondent(s) : 10 - 11,
13,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/03/2011
ORAL
ORDER
Fresh
rule to respondent Nos. 3, 8, 9, 11 and 13 at the newly amended
address returnable on 28.04.2011.
It
will be open to serve the respondents through R.P.A.D at the cost
of the petitioner.
(K.S.JHAVERI, J.)
niru*
Top