Gujarat High Court
Mahendrabhai vs Baroda on 27 December, 2010
Gujarat High Court Case Information System
Print
CA/14969/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14969 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1917 of 2010
In
SPECIAL CIVIL APPLICATION No. 7359 of 2009
=========================================================
MAHENDRABHAI
BHAILALBHAI SHAH - Petitioner(s)
Versus
BARODA
TRADERS CO.OP.BANK LTD. - Respondent(s)
=========================================================
Appearance
:
MR
NILESH M SHAH for
Petitioner(s) : 1,MR MAYANK DESAI for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule,
returnable on 28.01.2011.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top