Gujarat High Court High Court

Mahendrabhai vs Baroda on 27 December, 2010

Gujarat High Court
Mahendrabhai vs Baroda on 27 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14969/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14969 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1917 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 7359 of 2009
 

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

 

MAHENDRABHAI
BHAILALBHAI SHAH - Petitioner(s)
 

Versus
 

BARODA
TRADERS CO.OP.BANK LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NILESH M SHAH for
Petitioner(s) : 1,MR MAYANK DESAI for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Rule,
returnable on 28.01.2011.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top