Gujarat High Court
Chandravadan vs Nadiad on 24 February, 2011
Gujarat High Court Case Information System
Print
SCA/2420/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2420 of 2004
=========================================================
CHANDRAVADAN
AMBALAL TAKTAWALLA - Petitioner
Versus
NADIAD
MERCANTILE COOPERATIVE BANK LTD. & 4 - Respondents
=========================================================
Appearance :
MR
SHIRISH JOSHI for
Petitioner : 1,
MR HM PARIKH for Respondent : 1,
MR.HEMANG H
PARIKH for Respondent : 1,
RULE SERVED BY DS for Respondents : 2 -
3.
UNSERVED-EXPIRED (R) for Respondents : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/02/2011
ORAL
ORDER
Shri
Joshi, learned advocate appearing for the petitioner submitted that
if this matter is adjourned for a period of two weeks, all endavour
will be made to obtain appropriate addresses of the heirs of
concerned respondents and office objections made in the matter be
removed and matter will be ready for hearing.
Time
as prayed for is granted. Matter is adjourned to 10th
March, 2011.
(S.R.BRAHMBHATT,
J.)
pallav
Top