Gujarat High Court High Court

Nirmalkumar vs Valsad on 16 October, 2008

Gujarat High Court
Nirmalkumar vs Valsad on 16 October, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/24151/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24151 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 24152 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 24155 of 2007
 
 
=========================================================


 

NIRMALKUMAR
MOHANLAL TANDEL & 4 - Petitioners
 

Versus
 

VALSAD
DISTRICT CENTRAL CO-OPERATIVE BANK LIMITED - Respondent
 

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


 

 
Appearance
: 
MR MUKUL
SINHA for Petitioners : 1 - 5. 
NOTICE SERVED
BY DS for Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
 
COMMON
ORAL ORDER

This
Court (Coram: S.R.Brahmbhatt, J.) on 13.10.2008 passed the following
order :

This
matter was called out in the second round, but nobody was appeared
and it was ordered to be dismissed for default. However, after the
recess, learned counsel for the petitioners appear and made an oral
request for restoration. Hence, the present group of petitions stand
adjourned to 16.10.2008 for final disposal with a specific
observation that no further time will be granted on that day and the
matter will proceed further in absence of learned counsel.

Today,
the matters were called out twice, none has remained present for the
respondents. Shri Sinha, learned counsel appearing for the
petitioners fairly submitted that it is essential what is the say of
respondent is placed on record by way of an affidavit for proper
adjudication of the matter.

In
view of this, these matters are adjourned to 18.11.2008 with a
specific observation that respondent shall file their reply answering
the contentions raised in the petitions, failing which, the matters
will be disposed of even in absence of reply. The petitioners are at
liberty to serve the copy of this order directly to the respondents.
Direct service permitted.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top