Gujarat High Court
Abbasbhai vs Janta on 21 December, 2010
Gujarat High Court Case Information System
Print
SCA/209/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 209 of 2008
=========================================================
ABBASBHAI
HATIMBHAI GULZAR - Petitioner(s)
Versus
JANTA
SAHAKARI CREDIT MANDLI LTD THROUGH CHAIRMAN & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA BUKHARI for
Petitioner(s) : 1,
UNSERVED-EXPIRED (N) for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 1,
NOTICE UNSERVED for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 27/03/2008
ORAL
ORDER
:
Learned
advocate Mr. Deepak R. Dave states that he has instructions to appear
on behalf of the respondent No. 1 and shall file his Vakilpatra in
due course.
Issue
fresh Notice to the respondents No.2 and 3 returnable on 16-4-2008.
(Bankim
N. Mehta,J.)
/JVSatwara/
Top