Gujarat High Court High Court

Abbasbhai vs Janta on 21 December, 2010

Gujarat High Court
Abbasbhai vs Janta on 21 December, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/209/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 209 of 2008
 

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

 

ABBASBHAI
HATIMBHAI GULZAR - Petitioner(s)
 

Versus
 

JANTA
SAHAKARI CREDIT MANDLI LTD THROUGH CHAIRMAN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA BUKHARI for
Petitioner(s) : 1, 
UNSERVED-EXPIRED (N) for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 1, 
NOTICE UNSERVED for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

				Date
: 27/03/2008 

 

 
 
ORAL
ORDER

:

Learned
advocate Mr. Deepak R. Dave states that he has instructions to appear
on behalf of the respondent No. 1 and shall file his Vakilpatra in
due course.

Issue
fresh Notice to the respondents No.2 and 3 returnable on 16-4-2008.

(Bankim
N. Mehta,J.)

/JVSatwara/

   

Top