Gujarat High Court High Court

M/S vs Corporation on 1 July, 2011

Gujarat High Court
M/S vs Corporation on 1 July, 2011
Author: J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3265/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3265 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 447 of 2011
 

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


 

M/S
RIDDHI TRAVELS - Petitioner(s)
 

Versus
 

CORPORATION
BANK & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR.MRUDUL
M BAROT for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
DS
AFF.NOT FILED (R) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 21/04/2011 

 

ORAL
ORDER

Mr.Mrudul
Barot, ld.advocate for the applicant requests for fresh rule with
direct service. Fresh rule,
returnable on 09.05.2011. DS Permitted.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top