Gujarat High Court High Court

Mahendra vs Charotar on 18 February, 2011

Gujarat High Court
Mahendra vs Charotar on 18 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/916/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 916 of 2011
 

In
LETTERS PATENT APPEAL (STAMP) No. 82 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 14225 of 2010
 

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

 

MAHENDRA
CHANDULAL ARYA - Petitioner(s)
 

Versus
 

CHAROTAR
NAGRIK COOPERATIVE BANK LIMITED - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAURABH G AMIN for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

Let
notice be issued on respondent both in the petition for condonation
of delay and the proposed Letters Patent Appeal. Direct notice
permitted.

Post
the matter on 24th March 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top