Gujarat High Court High Court

A vs H on 31 March, 2011

Gujarat High Court
A vs H on 31 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15340/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15340 of 2010
 

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

 

A
M COAL CORPORATION THROUGH PARTNER ARVIND N DAVE & 2 -
Petitioner(s)
 

Versus
 

H
D F C BANK LIMITED & 12 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Petitioner(s) : 1 - 3. 
NOTICE SERVED for Respondent(s) : 1 - 2,4 -
8. 
MR DHARMESH V SHAH for Respondent(s) : 1, 7, 12, 
MR LALIT M
PATEL for Respondent(s) : 1, 7, 12, 
NOTICE UNSERVED for
Respondent(s) : 3, 9, 11, 13, 
MR CR ABICHANDANI for Respondent(s)
: 8, 
NOTICE NOT RECD BACK for Respondent(s) : 10 - 11,
13, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
ORAL
ORDER

Fresh
rule to respondent Nos. 3, 8, 9, 11 and 13 at the newly amended
address returnable on 28.04.2011.

It
will be open to serve the respondents through R.P.A.D at the cost
of the petitioner.

(K.S.JHAVERI, J.)

niru*

   

Top