Gujarat High Court High Court

Aditi vs Charotar on 1 September, 2010

Gujarat High Court
Aditi vs Charotar on 1 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1608/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1608 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1301 of 2004
 

With


 

LETTERS
PATENT APPEAL No. 1298 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 1300 of 2004
 

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


 

ADITI
CONSTRUCTION & 7 - Appellant(s)
 

Versus
 

CHAROTAR
NAGRIK SAHAKARI BANK LTD. - Respondent(s)
 

=========================================
 
Appearance : 
SINGHI
& CO for Appellant(s) : 1 - 8, 8.2.1, 8.2.2, 8.2.3, 8.2.4, 8.2.5,
8.2.6, 8.2.7, 8.2.8, 8.2.9,8.2.10  
None for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

List
these appeals before a Bench in which one of us (Mr. Justice Anant S.
Dave) is not a member.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top