Gujarat High Court
Dilipbhai vs State on 10 September, 2008
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CA/1038920/2008	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CIVIL
APPLICATION No. 10389 of 2008
 
In
 
SPECIAL
CIVIL APPLICATION No. 8115 of 1996
 
 
 
=========================================================
 
DILIPBHAI
MANILAL PATEL - Petitioner(s)
 
Versus
 
STATE
BANK OF INDIA & 2 - Respondent(s)
 
=========================================================
 
Appearance
: 
MS
SUNEETA R SHUKLA for
Petitioner(s) : 1, 
MR PRANAV G DESAI for Respondent(s) : 1 -
2. 
None for Respondent(s) :
3, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
 
 
 
 
Date
: 10/09/2008 
 
 
 
ORAL
ORDER
Heard.
 In view of the averments made in the application, Civil Application
is allowed in terms of para 2. Amendment to be carried out within a
period of two weeks. Main matter shall come up for hearing on 15th
October 2008. In the meantime, Mr. Desai shall put his house in
order. Civil Application stands disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top