Gujarat High Court
Dhiren vs State on 9 May, 2011
Gujarat High Court Case Information System
Print
CA/3061/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3061 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 255 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4391 of 2010
=========================================================
DHIREN
PRAKASH KAJRIWAL LEGAL HEIRS OF PRAKASH N KAJRI & 1 -
Petitioner(s)
Versus
STATE
BANK OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MITESH L RANGRAS for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
NOTICE
UNSERVED for Respondent(s) : 2,
NOTICE NOT RECD BACK for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 09/05/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Post
the matter under caption “for orders” on 13th
June, 2011 on top of the List.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.PARDIWALA,
J.]
pirzada/-
Top