Gujarat High Court High Court

Bank vs Mrudulaben on 16 April, 2010

Gujarat High Court
Bank vs Mrudulaben on 16 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4227/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4227 of 2010
 

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


 

BANK
OF BARODA - Petitioner(s)
 

Versus
 

MRUDULABEN
SURESHBHAI PATEL P.O. A HOLDER DINYUR N GAZDAR & 3 -
Respondent(s)
 

=========================================================
Appearance : 
MR
JAYESH A DAVE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/04/2010 

 

ORAL
ORDER

Learned
Advocate Mr.J.A.Dave wants time to call for the compromise placed
before the Court below to show as to whether the same is signed by
the Power of Attorney of the plaintiff wife of the borrower or
not. S.O. to 26.04.2010.

[RAVI
R. TRIPATHI, J.]

jani

   

Top