Gujarat High Court
Dilipbhai vs State on 10 September, 2008
Gujarat High Court Case Information System
Print
CA/1038920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10389 of 2008
In
SPECIAL
CIVIL APPLICATION No. 8115 of 1996
=========================================================
DILIPBHAI
MANILAL PATEL - Petitioner(s)
Versus
STATE
BANK OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SUNEETA R SHUKLA for
Petitioner(s) : 1,
MR PRANAV G DESAI for Respondent(s) : 1 -
2.
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/09/2008
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 2. Amendment to be carried out within a
period of two weeks. Main matter shall come up for hearing on 15th
October 2008. In the meantime, Mr. Desai shall put his house in
order. Civil Application stands disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top