Gujarat High Court High Court

Baria vs Rasikbhai on 18 July, 2008

Gujarat High Court
Baria vs Rasikbhai on 18 July, 2008
Author: H.K.Rathod,&Nbsp;
   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, 
None
for Respondent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/07/2008 

 

ORAL
ORDER

Heard
learned advocate Mr. Arpit A. Kapadia appearing on behalf of
applicant.

RULE
returnable on 22nd August 2008.

Learned
advocate Mr. Kapadia requested that opponent No.4 may be deleted
because opponent No.4 was deleted before the Tribunal also.

Therefore,
considering his request, permission is granted to delete opponent
No.4 from the array of this application. Accordingly, cause title is
to be amended.

[H.K.

RATHOD, J.]

#Dave

   

Top