Gujarat High Court High Court

Prshant vs State on 15 October, 2010

Gujarat High Court
Prshant vs State on 15 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9530/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9530 of 2010
 

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


 

PRSHANT
N BHATT & 1 - Petitioners
 

Versus
 

STATE
BANK OF INDIA & 1 - Respondents
 

=================================================
 
Appearance : 
MR
MAULIK BHATT for Petitioners : 1 - 2.MS NIYATI M BHATT for
Petitioners : 1 - 2. 
NOTICE SERVED BY DS for Respondents : 1 -
2. 
MR ABHIJIT P JOSHI for
Respondent: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/10/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. J.A. Kotecha submitted that he has instructions to
appear in this mater on behalf of newly added respondent, original
defaulter-borrower of the bank, and on account of personal difficulty
on the part of one of the instructing partners of the newly added
respondent firm, he is requesting time only up to 18/10/2010.

At
the request of Mr. J.A. Kotecha, Adjourned to 18/10/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top