Gujarat High Court
Canara vs Shri on 9 July, 2008
Bench: Ks Jhaveri
CA/2543/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR FIXING DATE OF HEARING No. 2543 of 2008 In CIVIL APPLICATION No. 6773 of 2007 In FIRST APPEAL NO. 3370 of 2005 ========================================================= CANARA BANK - Petitioner(s) Versus SHRI UMAKANT TRIKAMLAL RATHOUR & 1 - Respondent(s) ========================================================= Appearance : MR JB CHOKSHI for Petitioner(s) : 1, MR ASHOK N PARMAR for Respondent(s) : 1 - 2. None for Respondent(s) : 1.2.1,1.2.4 NOTICE SERVED BY DS for Respondent(s) : 1.2.2,1.2.3 ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 09/07/2008 ORAL ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of Para Ă˝ 6(A). The application stands disposed of
accordingly.
[K.
S. JHAVERI, J.]
Pravin/*