Gujarat High Court High Court

Softrack vs Kankariya on 20 October, 2010

Gujarat High Court
Softrack vs Kankariya on 20 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9078/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9078 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 681 of 2010
 

To


 

LETTERS
PATENT APPEAL No. 2049 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9319 of 2006
 

 
=================================================


 

SOFTRACK
TECHNOLOGY EXPORTS LTD. & 4 - Petitioner(s)
 

Versus
 

KANKARIYA
MANINAGAR NAGRIK CO-OPERATIVE BANK LTD. - Respondent(s)
 

=================================================
 
Appearance : 
PARTY-IN-PERSON
for Petitioner(s) : 1 - 5. 
MR KJ VYAS for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 20/10/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
petitioner states that he had given an offer of Rs.9 lacs for One
Time Settlement, but the bank in its turn has demanded Rs.28 lacs.
From the reply affidavit, it is not clear as to what is the actual
amount due to the bank.

Nobody
appears on behalf of the bank.

Post
the matter on 26th October, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.M.

THAKER, J.]

Sundar/*

   

Top