Gujarat High Court High Court

Kachchh vs Pravinkumar on 17 September, 2008

Gujarat High Court
Kachchh vs Pravinkumar on 17 September, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9042/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9042 of 2008
 

In


 

SECOND
APPEAL No. 174 of 2008
 

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

KACHCHH
DISTRICT CO-OPERATIVE BANK LTD - Petitioner(s)
 

Versus
 

PRAVINKUMAR
VISHANJI THACKER - Respondent(s)
 

=====================================================
Appearance : 
MR
BY MANKAD for Petitioner(s) : 1, 
MR
SURESH M SHAH for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

			Date
: 17/09/2008 

 

 
ORAL
ORDER

Mr.Mehul
S.Shah for Mr.Suresh M.Shah,learned counsel for the respondent prays
that the matter be adjourned. He also states that the statement made
by Mr.Suresh M.Shah,learned counsel for the respondent, as recorded
in order dated 6-8-2008 to the effect that the plaintiff shall not
insist for execution of the decree in the trial court, will continue.

List
the matter on 7-10-2008. The statement made by Mr.Suresh M.Shah, as
above, shall continue till the next date of hearing.

(Smt.Abhilasha
Kumari,J)

arg

   

Top