Gujarat High Court High Court

Archana vs The on 22 August, 2008

Gujarat High Court
Archana vs The on 22 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4085/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4085 of 2008
 

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

 

ARCHANA
HARIN MUNSHI - Petitioner(s)
 

Versus
 

THE
RECOVERY OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEEPAK VYAS for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR UDAY
R BHATT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
 
ORAL
ORDER

On
20th of August, 2008, an order was passed, relevant part
of it is as under:-

?SLearned
Advocate Mr.Uday Bhatt appearing for respondent No.2-Bank submitted
that on earlier occasions either the learned advocate has not
remained present or has filed sick note and that is why the matter is
not heard on merits since March 2008. The learned advocate for
respondent No.2-Bank submitted that the Bank has already filed its
reply.

Learned
Advocate for respondent No.2-Bank inform the learned advocate for the
petitioner that on 22nd August 2008, either the learned
advocate for the petitioner may make it convenient to remain present
before the Court or if it is not convenient to do so, he may make
alternative arrangement for presenting the case. The matter shall
proceed on 22nd August, 2008.??

2. Learned
Advocate Mr.Uday R. Bhatt, for respondent No.2-Bank apprises the
Court that learned advocate did inform the learned advocate for the
petitioner, but he was conveyed that learned advocate is out of
station and even today, he is out of station. Taking the lenient view
in the matter, one more opportunity is given to the petitioner.

3. The
matter is adjourned to 27th August, 2008 with an
understanding that on that day, the learned advocate for the
petitioner may proceed with the matter or make necessary arrangement
so that the matter proceeds.

[RAVI
R.TRIPATHI, J.]

bdd

   

Top