Gujarat High Court
Bhagyalaxmi vs Bakulaben on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/7337/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7337 of 2005
=========================================================
BHAGYALAXMI
CO-OPERATIVE BANK LTD - Petitioner(s)
Versus
BAKULABEN
JAGDISH PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR RD DAVE for
Respondent(s) : 1.2.1,1.2.2
DELETED for Respondent(s) : 1.2.3 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/07/2011
ORAL
ORDER
When
the matter is called out, learned advocate Mr.Dharmesh Shah is not
present. On previous dates also when the matter was called out,
learned advocate Mr.Dharmesh Shah has not remained present. Hence
this petition is dismissed. Rule is discharged with no order as to
costs. Interim relief, if any, granted earlier shall stand vacated.
(
M.D. SHAH, J. )
syed/
Top