Gujarat High Court Case Information System
Print
SCA/9488/2008 1/ 1 ORDER
IN THE
HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION NO. 9488 OF 2008
=========================================================
LIC
HOUSING FINANCE LTD
Versus
PUNJAB
NATIONAL BANK AND OTHERS
=========================================================
Appearance
:
MR
ASIT JOSHI for MR PM DAVE for the Petitioner
None for the
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/07/2008
ORAL
ORDER
BELOW SPEAKING TO MINUTES
The
matter was mentioned in the morning by the learned advocate Mr. Joshi
for the petitioner to permit him to move the matter with Speaking to
Minutes. Permission was granted. The papers are here.
The
learned advocate for the petitioner points out that,
inadvertently, in paragraphs 3 and 4 of the order dated 21.7.2008,
in place of ‘DRT’ (Debt Recovery Tribunal), what is mentioned is
‘BIFR’.
The
order is rectified accordingly. In place of ‘BIFR’, it should be
read as ‘DRT’.
The
Speaking to Minutes is disposed of. Direct service is permitted
today.
(RAVI
R. TRIPATHI, J.)
omkar
Top