Gujarat High Court High Court

State vs Jamnagar on 21 October, 2008

Gujarat High Court
State vs Jamnagar on 21 October, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/12448/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12448 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 21833 of 2005
 

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

 

STATE
BANK OF INDIA - Petitioner(s)
 

Versus
 

JAMNAGAR
JILLA MAZDOOR SANGH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS VAKIL for
Petitioner(s) : 1, 
MR
KV GADHIA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/10/2008 

 

 
 
ORAL
ORDER

Rule.

Mr. Gadhia, learned counsel waives service of Rule on behalf of
respondent.

Civil
Application for substituting the State Bank of India in place of
State Bank of Saurashtra in SCA No. 21833 of 2005 is required to be
allowed as the counsel has submitted that State Bank of Saurashtra is
merged with State Bank of India and counsel undertakes to place the
notification on the record of main matter. Civil Application stands
disposed of accordingly.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top