Gujarat High Court
Bank vs Mangalam on 21 July, 2008
Gujarat High Court Case Information System
Print
CA/821320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8213 of 2008
In
SPECIAL
CIVIL APPLICATION No. 24206 of 2005
With
CIVIL
APPLICATION No. 8214 of 2008
In
SPECIAL CIVIL APPLICATION No. 10023 of 2005
To
CIVIL
APPLICATION No. 8216 of 2008
In
SPECIAL CIVIL APPLICATION No. 24207 of 2005
=================================================
BANK
OF BARODA - Petitioner(s)
Versus
MANGALAM
POLYSACKS PVT LTD - Respondent(s)
=================================================
Appearance
:
DR
MAHESH THAKAR for Petitioner(s) : 1,MS MONA N TRIVEDI for
Petitioner(s) : 1,
MR DD VYAS for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/07/2008
COMMON
ORAL ORDER
Rule.
Mr.D.D. Vyas, learned advocate waives service of rule. For the
contents of the applications, the Civil Applications are allowed.
The main matters are fixed for final hearing on 5th August
2008. Rule is made absolute.
(RAVI R. TRIPATHI, J.)
karim
Top