Gujarat High Court
Kirit vs Bank on 24 December, 2010
Gujarat High Court Case Information System
Print
FA/1796/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1796 of 2010
=========================================================
KIRIT
PADMANABH VYAS - Appellant(s)
Versus
BANK
OF BARODA - Defendant(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/12/2010
ORAL
ORDER
Today
the wife of the appellant-Party-In-Person is present in the Court.
She
has submitted an application praying for adjournment for about one
month along with a copy of the medical certificate.
In
view of aforesaid, at the request on behalf of the appellant, the
matter is adjourned to 04th February 2011.
It
is clarified that the impugned judgment and decree is a money decree
and initially the Court was not inclined to entertain the same.
However, in view of the request made by the wife of the appellant,
the matter is adjourned.
(K.S.
Jhaveri, J)
Aakar
Top