Gujarat High Court
Baria vs Rasikbhai on 8 September, 2008
Gujarat High Court Case Information System
Print
CA/8176/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8176 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 803 of 2008
=========================================================
BARIA
NAGRIK CO-OPERATIVE BANK LIMITED THROUGH - Petitioner(s)
Versus
RASIKBHAI
CHUNILAL DALWADI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Petitioner(s) : 1,
RULE
UNSERVED for
Respondent(s) : 1,
RULE
SERVED for
Respondent(s) : 2,
MR
MURALI N DEVNANI for
Respondent(s) : 3,
DELETED
for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/09/2008
ORAL
ORDER
Learned
advocate Ms.Kapadia requests for some time to verify the address of
respondent No.1. Accordingly, the matter is adjourned to 22.9.2008.
(H.K.Rathod,J.)
(vipul)
Top