Gujarat High Court
Bank vs Arvindkumar on 22 February, 2011
Gujarat High Court Case Information System Print SCA/14283/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 14283 of 2008 ========================================================= BANK OF BARODA - Petitioner(s) Versus ARVINDKUMAR KESHAVLAL SHAH & 1 - Respondent(s) ========================================================= Appearance : MR PRANAV G DESAI for Petitioner(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1, UNSERVED-EXPIRED (N) for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 22/02/2011 ORAL ORDER
In
pursuance of the note filed by the learned advocate for the
petitioner, the respondent No.2 is permitted to be deleted. Necessary
amendment be carried out forthwith.
Now
the matter is ready. Registry is directed to list present
petition for Final Hearing on 25th
March 2011.
(K.S.
Jhaveri, J)
Aakar
Top