Gujarat High Court High Court

Lilavatiben vs Bank on 20 October, 2008

Gujarat High Court
Lilavatiben vs Bank on 20 October, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12817/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12817 of 2008
 

To


 

SPECIAL
CIVIL APPLICATION No. 12823 of 2008
 

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


 

LILAVATIBEN
S PANSURIYA THRO.POA. D.G.PATEL - Petitioner(s)
 

Versus
 

BANK
OF INDIA - Respondent(s)
 

=====================================================
 
Appearance : 
MR
MB GOHIL for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 20/10/2008 

 

 
 
COMMON
ORAL ORDER

Mr.

Gohil, learned counsel for the petitioners with a view to move Debts
Recovery Appellate Tribunal (DRAT) for modification/vacation of the
interim order, seeks permission to withdraw the petitions.

Permission
is granted. Disposed of as withdrawn.

(JAYANT
PATEL, J.)

ynvyas

   

Top