Gujarat High Court Case Information System
Print
SCA/6045/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6045 of 1999
=========================================================
COSMOS
CO-OPERATIVE BANK LTD. - Petitioner(s)
Versus
KALABEN
BHPENDRABHAI DESAI - Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1,
HL PATEL ADVOCATES for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/02/2011
ORAL
ORDER
Learned
advocate Mr. G.M. Joshi is appearing on behalf of petitioner. Learned
advocate for H.L. Patel Advocates has retired from present matter as
order passed by this Court on 16th June, 2005. At that
occasion, fresh notice of rule has been issued to respondent and made
it returnable on 27th July, 2005. Thereafter, no fresh
vakalatnama is filed by learned advocate for H.L. Patel Advocates on
behalf of respondent and respondent has also not remained present
when the matter is called out. However, in the interest of justice,
matter is adjourned to 8 th
March, 2011. On that day, if no one will remain present
on behalf of respondent and even if respondent will not remain
present personally, then, this Court will proceed with the matter on
the next date of hearing.
[H.K.
RATHOD, J.]
#Dave
Top