Gujarat High Court
Baria vs Rasikbhai on 17 October, 2008
Gujarat High Court Case Information System
Print
CA/8176/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8176 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 803 of 2008
=========================================================
BARIA
NAGRIK CO-OPERATIVE BANK LIMITED THROUGH - Petitioner(s)
Versus
RASIKBHAI
CHUNILAL DALWADI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR MURALI N DEVNANI for
Respondent(s) : 3,
DELETED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/10/2008
ORAL
ORDER
Rule
remained unserved for respondent no. 1.
Learned
advocate Ms. Kapadia submitted that new address has been supplied by
applicant of respondent no. 1.
Therefore,
issue fresh notice of Rule to respondent no. 1 returnable on
25/11/2008.
(H.K.RATHOD,
J)
asma
Top