Gujarat High Court High Court

Bank vs Mangalam on 21 July, 2008

Gujarat High Court
Bank vs Mangalam on 21 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/821320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8213 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 24206 of 2005
 

With


 

CIVIL
APPLICATION No. 8214 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 10023 of 2005
 

To


 

CIVIL
APPLICATION No. 8216 of 2008 

 

In
SPECIAL CIVIL APPLICATION No. 24207 of 2005
 

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

BANK
OF BARODA - Petitioner(s)
 

Versus
 

MANGALAM
POLYSACKS PVT LTD - Respondent(s)
 

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

Appearance
: 
DR
MAHESH THAKAR for Petitioner(s) : 1,MS MONA N TRIVEDI for
Petitioner(s) : 1, 
MR DD VYAS for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
COMMON
ORAL ORDER

Rule.

Mr.D.D. Vyas, learned advocate waives service of rule. For the
contents of the applications, the Civil Applications are allowed.
The main matters are fixed for final hearing on 5th August
2008. Rule is made absolute.

(RAVI R. TRIPATHI, J.)

karim

   

Top