Gujarat High Court High Court

Taxmaco vs Bank on 20 September, 2011

Gujarat High Court
Taxmaco vs Bank on 20 September, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/229420/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2294 of 2009
 

In


 

FIRST
APPEAL No. 5167 of 1995
 

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

 

TAXMACO
YARN PROCESSORS & 1 - Petitioner(s)
 

Versus
 

BANK
OF INDIA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1
- 2. 
MR
SS PANESAR for
Respondent(s) : 1, 
RULE
UNSERVED for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 24/03/2009 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. Panesar for respondent no.1 requests for time,
therefore, matter is adjourned to 30.3.09. Ad interim relief granted
earlier shall continue to operate till 30.3.09.

(H.K.

Rathod,J.)

Vyas

   

Top