Gujarat High Court High Court

Nirmalkumar vs Valsad on 13 October, 2008

Gujarat High Court
Nirmalkumar vs Valsad on 13 October, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/24151/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24151 of 2007
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 24152 of 2007
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 24155 of 2007
 

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

 

NIRMALKUMAR
MOHANLAL TANDEL & 4 - Petitioner(s)
 

Versus
 

VALSAD
DISTRICT CENTRAL CO-OPERATIVE BANK LIMITED - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Petitioner(s) : 1 - 5. 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/10/2008 

 

 
 
ORAL
ORDER

This
matter was called out in the second round, but nobody was appeared
and it was ordered to be dismissed for default. However, after the
recess learned Counsel for the petitioners appear and made an oral
request for restoration. Hence, the present group of petitions stand
adjourned to 16/10/2008 for final disposal with a specific
observation that no further time will be granted on that day and the
matter will proceed further in absence learned Counsel.

(S.R.BRAHMBHATT,
J.)

sompura

   

Top