Gujarat High Court
Nirmalkumar vs Valsad on 13 October, 2008
Gujarat High Court Case Information System
Print
SCA/24151/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24151 of 2007
WITH
SPECIAL
CIVIL APPLICATION No. 24152 of 2007
WITH
SPECIAL
CIVIL APPLICATION No. 24155 of 2007
=========================================================
NIRMALKUMAR
MOHANLAL TANDEL & 4 - Petitioner(s)
Versus
VALSAD
DISTRICT CENTRAL CO-OPERATIVE BANK LIMITED - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Petitioner(s) : 1 - 5.
NOTICE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/10/2008
ORAL
ORDER
This
matter was called out in the second round, but nobody was appeared
and it was ordered to be dismissed for default. However, after the
recess learned Counsel for the petitioners appear and made an oral
request for restoration. Hence, the present group of petitions stand
adjourned to 16/10/2008 for final disposal with a specific
observation that no further time will be granted on that day and the
matter will proceed further in absence learned Counsel.
(S.R.BRAHMBHATT,
J.)
sompura
Top