Gujarat High Court
City vs Rajendra on 18 March, 2009
Gujarat High Court Case Information System
Print
SCA/1021/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1021 of 2006
=========================================================
CITY
CO-OPERATIVE BANK LTD & 1 - Petitioner(s)
Versus
RAJENDRA
CHHAGANLAL SATTARSHADWALA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR MEHTA for
Petitioner(s) : 1 - 2.
MR SHIRISH JOSHI for Respondent(s) : 1 -
2.
RULE SERVED for Respondent(s) : 3,
MR RAVINDRA SHAH for
Respondent(s) : 3,
MRS KANAN R SHAH for Respondent(s) : 3,
RULE
UNSERVED for Respondent(s) :
4,
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 18/03/2009
ORAL
ORDER
1 The Registry has put
report regarding extension of returnable date and time for payment of
process fees.
2 Permission is hereby
granted and returnable date is hereby extended up to 28.04.2009 and
payment of process fee be accepted till 24.03.2009. Thereafter,
notice of rule be issued for respondent no.4.
3 Direct service
permitted.
4 S.O. To 28.04.2009.
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila
Top