Gujarat High Court High Court

Dwarkesh vs Sailenkumar on 12 July, 2011

Gujarat High Court
Dwarkesh vs Sailenkumar on 12 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3507/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3507 of 2004
 

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

 

DWARKESH
CO.OP. CREDIT SOCIETYLTD - Petitioner(s)
 

Versus
 

SAILENKUMAR
JAGMOHANDAS PARIKH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Petitioner(s) : 1,MRS RANJAN B PATEL for Petitioner(s) : 1, 
MR HM
PARIKH for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
MR SHIRISH JOSHI for Respondent(s) : 2, 
MR YH VYAS for
Respondent(s) : 2, 
MR HARSHAD K PATEL for Respondent(s) : 2, 
MR
PANKAJ R DESAI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

It is
submitted by learned advocate Mr.Chirag Patel for the petitioner that
in view of the judgment delivered by Board of Nominee, this petition
is required to be disposed of.

In view of
above and without entering into merits of the case, the petition is
disposed of. Rule is discharged with no order as to costs.

( M.D.SHAH,
J. )

syed/

   

Top