Gujarat High Court High Court

========================================= vs Rule Not Recd Back For on 27 September, 2011

Gujarat High Court
========================================= vs Rule Not Recd Back For on 27 September, 2011
Author: J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/17055/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 17055 of 2010
 

In


 

FIRST
APPEAL No. 5225 of 2010
 

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

NEW
BOMBAY LADIES TAILOR AND READYMADE STORE & 2 

 

Versus
 

PUNJAB
NATIONAL BANK THROUGH BACHIBHAI KITLABHAI CHAUDHRI
 

========================================= 
Appearance
: 
MR VC VAGHELA for
Applicant 
RULE NOT RECD BACK for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
ORAL
ORDER

Mr.Vivek
Sevak, learned counsel submits that he has filed his appearance for
the respondent before the Registry, but his name is not shown in the
cause list. Therefore, Registry is directed to show the name of
Mr.Vivek Seval, learned counsel for the respondent in the cause list.

With
consent, the matter is adjourned to 15th
March, 2011. Ad-interim relief granted earlier shall continue
till then.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top