Gujarat High Court High Court

Appearance vs None For The on 24 July, 2008

Gujarat High Court
Appearance vs None For The on 24 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/9488/2008	 1/ 1	ORDER 
 
 

	

 


IN THE
HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION NO. 9488 OF 2008 

 

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

 

LIC
HOUSING FINANCE LTD 

 

Versus
 

PUNJAB
NATIONAL BANK AND OTHERS 

 

=========================================================
 
Appearance
: 
MR
ASIT JOSHI for MR PM DAVE for the Petitioner  
None for the
Respondents
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/07/2008 

 

ORAL
ORDER

BELOW SPEAKING TO MINUTES

The
matter was mentioned in the morning by the learned advocate Mr. Joshi
for the petitioner to permit him to move the matter with Speaking to
Minutes. Permission was granted. The papers are here.

The
learned advocate for the petitioner points out that,
inadvertently, in paragraphs 3 and 4 of the order dated 21.7.2008,
in place of ‘DRT’ (Debt Recovery Tribunal), what is mentioned is
‘BIFR’.

The
order is rectified accordingly. In place of ‘BIFR’, it should be
read as ‘DRT’.

The
Speaking to Minutes is disposed of. Direct service is permitted
today.

(RAVI
R. TRIPATHI, J.)

omkar

   

Top