Gujarat High Court
Pioneer vs Baroda on 19 February, 2010
Gujarat High Court Case Information System Print CA/10598/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 10598 of 2007 In LETTERS PATENT APPEAL No. 1566 of 2007 In SPECIAL CIVIL APPLICATION No. 9025 of 2007 ========================================= PIONEER BALL BEARING & ENGINEERING COMPANY & 2 - Petitioner(s) Versus BARODA CITY CO.OPERATIVE BANK - Respondent(s) ========================================= Appearance : MR RD DAVE for Petitioner(s) : 1 - 3. MR SP MAJMUDAR for Respondent(s) : 1, ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 19/02/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the interim order already passed, no further order is
required to be passed. Civil Applications stand disposed of. Let
Letters Patent Appeal No. 1566 of
2007 be listed on 16.3.2010.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
Top