Gujarat High Court High Court

New vs Punjab on 24 December, 2010

Gujarat High Court
New vs Punjab on 24 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11579/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11579 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6169 of 2009
 

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

 

NEW
BOMBAY LADIES TAILOR AND READYMADE STORE & 2 - Petitioner(s)
 

Versus
 

PUNJAB
NATIONAL BANK THROUGH BACHIBHAI KITLABHAI CHAUDHRI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC VAGHELA for
Petitioner(s) : 1 - 3. 
RULE SERVED BY DS for Respondent(s) :
1, 
MR. V N.SEVAK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 24/12/2010 

 

 
ORAL
ORDER

Heard.

On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

The
name of Mr. V.R. Shah,learned advocate for the Respondent may be
shown on the Board.

The
main matter to come up on Board on 30th December 2010.

(K.S.JHAVERI,J.)

pawan

   

Top