Gujarat High Court
Bhavnagar vs State on 23 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/2454/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2454 of 2007
=================================================
BHAVNAGAR
DISTRICT CO-OPEERATIVE BANK LTD. - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
SACHIN D VASAVADA for Applicant(s) : 1,
MR KARTIK PANDYA APP for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/11/2010
ORAL
ORDER
Considering
the office note dated 23.11.2010 and as requested by the learned
Principal Civil Judge & JMFC, Valbhipur to grant further time of
three months to dispose of the case in question is accepted.
Accordingly, the learned Principal Civil Judge & JMFC, Valbhipur
is directed to complete the the proceedings in question within three
months from today.
With
the aforesaid, the office note is disposed of.
[Anant
S. Dave, J.]
*pvv
Top