Gujarat High Court High Court

Gujarat vs Karnavati on 21 December, 2010

Gujarat High Court
Gujarat vs Karnavati on 21 December, 2010
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3796/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 3796 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 20943 of 2005
 

 
 
=========================================================


 

GUJARAT
STATE FINANCIAL CORPORATION & 1 - Petitioner(s)
 

Versus
 

KARNAVATI
VENEERS PVT LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MITUL K SHELAT for Petitioner(s) : 1 - 2. 
MR RC KAKKAD for
Respondent(s) : 1 -
2. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 27/03/2008 

 

 
 
ORAL
ORDER

Notice
returnable on 10/04/2008. Mr.R.C.Kakkad, learned Advocate for the
respondents has filed a sick-note so the application can be kept for
hearing on that day.

(C.K.BUCH,
J.)

sompura

   

Top