Gujarat High Court High Court

Canara vs Shri on 9 July, 2008

Gujarat High Court
Canara vs Shri on 9 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/2543/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2543 of 2008
 

In


 

CIVIL
APPLICATION No. 6773 of 2007
 

In


 

FIRST
APPEAL NO. 3370 of 2005
 

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

 

CANARA
BANK - Petitioner(s)
 

Versus
 

SHRI
UMAKANT TRIKAMLAL RATHOUR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JB CHOKSHI for
Petitioner(s) : 1, 
MR ASHOK N PARMAR for Respondent(s) : 1 -
2. 
None for Respondent(s) : 1.2.1,1.2.4  
NOTICE SERVED BY DS
for Respondent(s) : 1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of Para Ă˝ 6(A). The application stands disposed of
accordingly.

[K.

S. JHAVERI, J.]

Pravin/*