Gujarat High Court
Vijaya vs Ramji on 29 June, 2010
Gujarat High Court Case Information System
Print
CA/48/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 48 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7510 of 1999
=========================================================
VIJAYA
BANK - Petitioner(s)
Versus
RAMJI
BAVAN GOHIL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
UDAY R BHATT for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR CC KAMDAR for
Respondent(s) : 2,
MR AS VAKIL for Respondent(s) : 3,
MR HV
CHHATRAPATI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/06/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraphs 3(b) and 3(c). Necessary amendment be carried
out forthwith. The application stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top