Gujarat High Court Case Information System
Print
LPA/1171/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1171 of 1998
In
SPECIAL
CIVIL APPLICATION No. 6385 of 1998
With
CIVIL
APPLICATION No. 9015 of 1998
In
LETTERS PATENT APPEAL No. 1171 of 1998
With
CIVIL
APPLICATION No. 12035 of 1998
In
LETTERS PATENT APPEAL No. 1171 of 1998
With
CIVIL
APPLICATION No. 9979 of 1999
In
LETTERS PATENT APPEAL No. 1171 of 1998
=========================================================
KANKARIA
MANINAGAR NAGRIK SAHAKARI BANK LTD - Appellant(s)
Versus
M/S
RAJENDRA HOUSING CORPN AND ORS & 15 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,
MR BB NAIK
for Respondent(s) : 1,
MR AS VAKIL for Respondent(s) : 1 - 5,8 -
13,15 - 16.
MR KUNAN B NAIK for Respondent(s) : 2,
DELETED for
Respondent(s) : 6, 14,
MR SB VAKIL for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 15/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
None
present for the appellant as well as respondents, even as the appeal
was called out for hearing twice during the course of the day. Hence,
the appeal along with Civil Applications made therein are dismissed
with no order as to costs.
(
D.H.Waghela, J )
(
P.P.Bhatt, J )
Restored
on oral request on the statement made by learned senior counsel
Mr.S.M.Shah that no further adjournment may be sought and the appeal
shall be argued for final disposal on the next date of hearing.
Hence, S.O. to 21.4.2011.
(
D.H.Waghela, J )
(
P.P.Bhatt, J )
srilatha
Top