Gujarat High Court High Court

Pandya vs Dewan on 31 March, 2011

Gujarat High Court
Pandya vs Dewan on 31 March, 2011
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13088/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13088 of 2009
 

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


 

PANDYA
KANIYALAL JAYSHANKAR - Petitioner(s)
 

Versus
 

DEWAN
HOUSING FINANCE CORPORATION LIMITED - Respondent(s)
 

=========================================================
Appearance : 
MR
DIPAK H SINDHI for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR NISHITH P THAKKAR for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 03/02/2010 

 

ORAL
ORDER

Earlier,
two times the matter is adjourned on account of sick-note or
leave-note of the learned counsel for the petitioner. Today also the
leave-note is filed. It is resisted by the learned counsel for the
other side. Hence, in the interest of justice, as a last opportunity,
S.O. to 10th
February, 2010.

Mr.

Thakkar, learned counsel for the respondent, is at the liberty to
communicate the present order telephonically to the learned counsel
for the petitioner.

[JAYANT
PATEL, J.]

jani

   

Top