Gujarat High Court High Court

Bhagyalaxmi vs Bakulaben on 18 July, 2011

Gujarat High Court
Bhagyalaxmi vs Bakulaben on 18 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7337/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7337 of 2005
 

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

 

BHAGYALAXMI
CO-OPERATIVE BANK LTD - Petitioner(s)
 

Versus
 

BAKULABEN
JAGDISH PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH V SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR RD DAVE for
Respondent(s) : 1.2.1,1.2.2  
DELETED for Respondent(s) : 1.2.3 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

When
the matter is called out, learned advocate Mr.Dharmesh Shah is not
present. On previous dates also when the matter was called out,
learned advocate Mr.Dharmesh Shah has not remained present. Hence
this petition is dismissed. Rule is discharged with no order as to
costs. Interim relief, if any, granted earlier shall stand vacated.

(
M.D. SHAH, J. )

syed/

   

Top