Gujarat High Court High Court

Mohmad vs Canara on 2 March, 2010

Gujarat High Court
Mohmad vs Canara on 2 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/630/1984	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 630 of 1984
 

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

 

MOHMAD
AMIN ISMAIL KHAN PATHAN - Appellant(s)
 

Versus
 

CANARA
BANK & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1, 
RULE SERVED for Defendant(s) : 1, 
DELETED for
Defendant(s) : 2 - 4. 
GOVERNMENT PLEADER for Defendant(s) : 5, 
MR
VILAS G GOSWAMY for Defendant(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 02/03/2010 

 

 
 
ORAL
ORDER

No
one has remained present for the appellant. Hence the appeal is
dismissed for default.

(K.M.THAKER,J.)

Before
the order could be signed, a request is made on behalf of Mr. Pandya
to restore the matter. Hence the matter is restored. S.O. to 22nd
March,2010.

(K.M.THAKER,J.)

Vahid

   

Top