Gujarat High Court
New vs Punjab on 24 December, 2010
Gujarat High Court Case Information System
Print
CA/11579/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11579 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6169 of 2009
=========================================================
NEW
BOMBAY LADIES TAILOR AND READYMADE STORE & 2 - Petitioner(s)
Versus
PUNJAB
NATIONAL BANK THROUGH BACHIBHAI KITLABHAI CHAUDHRI - Respondent(s)
=========================================================
Appearance
:
MR
VC VAGHELA for
Petitioner(s) : 1 - 3.
RULE SERVED BY DS for Respondent(s) :
1,
MR. V N.SEVAK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/12/2010
ORAL
ORDER
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
The
name of Mr. V.R. Shah,learned advocate for the Respondent may be
shown on the Board.
The
main matter to come up on Board on 30th December 2010.
(K.S.JHAVERI,J.)
pawan
Top