Gujarat High Court High Court

Cosmos vs Kalaben on 28 February, 2011

Gujarat High Court
Cosmos vs Kalaben on 28 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6045/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6045 of 1999
 

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

 

COSMOS
CO-OPERATIVE BANK LTD. - Petitioner(s)
 

Versus
 

KALABEN
BHPENDRABHAI DESAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1, 
HL PATEL ADVOCATES for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/02/2011 

 

ORAL
ORDER

Learned
advocate Mr. G.M. Joshi is appearing on behalf of petitioner. Learned
advocate for H.L. Patel Advocates has retired from present matter as
order passed by this Court on 16th June, 2005. At that
occasion, fresh notice of rule has been issued to respondent and made
it returnable on 27th July, 2005. Thereafter, no fresh
vakalatnama is filed by learned advocate for H.L. Patel Advocates on
behalf of respondent and respondent has also not remained present
when the matter is called out. However, in the interest of justice,
matter is adjourned to 8 th
March, 2011. On that day, if no one will remain present
on behalf of respondent and even if respondent will not remain
present personally, then, this Court will proceed with the matter on
the next date of hearing.

[H.K.

RATHOD, J.]

#Dave

   

Top