Gujarat High Court
Mahendrabhai vs Abhudya on 23 March, 2010
Gujarat High Court Case Information System
Print
LPA/490/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 490 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1836 of
2005
=============================================
MAHENDRABHAI
KANTILAL DAVE - Appellant(s)
Versus
ABHUDYA
CO.OP BANK LTD. & 2 - Respondent(s)
=============================================
Appearance
:
MR
BHARAT JANI for Appellant(s) : 1,
MR TS NANAVATI for Respondent(s)
: 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the sick-note filed by Mr. N.R. Joshi, counsel for one of the
appellants, cases are adjourned and be listed on 09.04.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top