Gujarat High Court
Softrack vs Kankariya on 20 October, 2010
Gujarat High Court Case Information System
Print
CA/9078/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9078 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 681 of 2010
To
LETTERS
PATENT APPEAL No. 2049 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9319 of 2006
=================================================
SOFTRACK
TECHNOLOGY EXPORTS LTD. & 4 - Petitioner(s)
Versus
KANKARIYA
MANINAGAR NAGRIK CO-OPERATIVE BANK LTD. - Respondent(s)
=================================================
Appearance :
PARTY-IN-PERSON
for Petitioner(s) : 1 - 5.
MR KJ VYAS for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/10/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioner states that he had given an offer of Rs.9 lacs for One
Time Settlement, but the bank in its turn has demanded Rs.28 lacs.
From the reply affidavit, it is not clear as to what is the actual
amount due to the bank.
Nobody
appears on behalf of the bank.
Post
the matter on 26th October, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.
THAKER, J.]
Sundar/*
Top