Gujarat High Court
Aakar vs Bhikhamchand on 22 February, 2011
Gujarat High Court Case Information System
Print
CA/1751/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1751 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 2922 of 2009
=========================================================
AAKAR
LEASING & FINANCIAL SERVICES LTD - Petitioner(s)
Versus
BHIKHAMCHAND
SIDDHEBHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/02/2011
ORAL
ORDER
Rule
returnable on 04.04.2011.
(K.S.
JHAVERI, J.)
Divya//
Top