Gujarat High Court
Vaishali vs Dena on 29 March, 2011
Gujarat High Court Case Information System
Print
SCA/10764/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10764 of 2001
=====================================================
VAISHALI
RAMESHCHANDRA PANDYA - Petitioner(s)
Versus
DENA
BANK & 2 - Respondent(s)
=====================================================
Appearance :
MR
AY KOGJE for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR.VARUN
K.PATEL for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 2,
MR KM PATEL for Respondent(s) :
3,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/03/2011
ORAL
ORDER
The
submission of the Registry dated 22-3-2011 as also the endorsement on
the board indicates that notice of Rule issued to respondent No.2 has
not been received back, either served or unserved.
Registry
to issue fresh notice of Rule upon the said respondent, making it
returnable on 2-5-2011.
(Smt.Abhilasha Kumari,J)
arg
Top