Gujarat High Court High Court

Citicorp vs District on 15 April, 2011

Gujarat High Court
Citicorp vs District on 15 April, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/19257/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 19257 of 2006
 

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


 

CITICORP
FINANCE (INDIA) LTD. - Petitioner
 

Versus
 

DISTRICT
REGISTRAR OF CO.OPERATIVE SOCIETIES - Respondent
 

=========================================================
Appearance : 
MR
BR GUPTA for
Petitioner : 1, 
GOVERNMENT PLEADER for Respondent : 1, 
RULE
SERVED BY DS for Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/04/2011 

 

ORAL
ORDER

Shri
Gupta, learned advocate has submitted that in view of the order of
Division Bench dated 2.2.2010 passed in Letters Patent Appeal No. 154
of 2010 with Civil Application No. 982 of 2010 in Civil Application
No. 727 of 2010 in Special Civil Application No. 19257 of 2006, the
office ought not to have listed this group of petitions as the
Letters Patent Appeal No. 113 of 2010 has so far not been disposed
of.

This
Court has noticed that the order, which has been relied upon by Shri
Gupta is also placed on the record of this matter. Office ought to
have take a note of it and acted accordingly. The office is directed
to examine it and act in accordance with the direction of the
Division Bench.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top