Gujarat High Court High Court

Baria vs Rasikbhai on 8 September, 2008

Gujarat High Court
Baria vs Rasikbhai on 8 September, 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, 
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
: 08/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate Ms.Kapadia requests for some time to verify the address of
respondent No.1. Accordingly, the matter is adjourned to 22.9.2008.

(H.K.Rathod,J.)
(vipul)

   

Top