Gujarat High Court Case Information System
Print
SCA/8324/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8324 of 2009
=========================================================
RASHMIKANT
G DAVE - Petitioner(s)
Versus
STATE
BANK OF INDIA - Respondent(s)
=========================================================
Appearance :
MR
AK CLERK for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR
PRANAV G DESAI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/04/2010
ORAL
ORDER
After
an order was passed on 12.04.2010, learned Advocate Mr. Pranav G.
Desai mentioned the matter when the Court was rising that time is
not required to be granted as the learned Tribunal has already
decided the matter and passed the order which is already impugned by
the Bank in Special Civil Application No.4428/2010 which was listed
before this Court (Coram : H.K. Rathod, J.) and this Court has
issued Rule and granted interim relief in terms of Paragraph 24(C)
and directed the Tribunal not to proceed further with the pending
reference. The Court ordered placement of the matter on 12.04.2010.
Today,
Mr. Desai has placed on record a copy of the order passed by this
Court. In view of this, the order dated 12.04.2010 is required to
be recalled. Now, no time is required to be granted. Orders
accordingly.
(S.R.
Brahmbhatt, J.)
Caroline
Top