Citation : 2021 Latest Caselaw 3951 Guj
Judgement Date : 8 March, 2021
C/CRA/108/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL REVISION APPLICATION NO. 108 of 2021
With
R/CIVIL REVISION APPLICATION NO. 121 of 2020
===================================
TAHERALI ABDULHUSEN HARIYANAVALA
Versus
JUNAGADH DISTRICT CENTRAL CO OP BANK LTD
===================================
Appearance:
MR PREMAL S RACHH(3297) for the Applicant(s) No. 1,2
for the Respondent(s) No. 1,2,2.1,2.2,2.3,2.4
===================================
CORAM: HONOURABLE MR. JUSTICE UMESH A. TRIVEDI
Date : 08/03/2021
ORAL ORDER
Shri Vishal Mehta, learned advocate for the applicants in one of the Revision Application, submitted that both these matters arise out of the same judgment and decree. He has submitted that parties have settled their dispute inter se and they are executing the same in writing, and therefore, he requests for time. At his request, stand over to 09.04.2021.
(UMESH A. TRIVEDI, J.)
siji
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!