Gujarat High Court
Jayesh vs Rajkot on 1 February, 2011
Gujarat High Court Case Information System
Print
LPA/1575/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1575 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1002 of 2009
With
CIVIL
APPLICATION No. 10976 of 2009
In
LETTERS PATENT APPEAL No. 1575 of 2009
With
CIVIL
APPLICATION No. 9151 of 2009
In
LETTERS PATENT APPEAL No. 1575 of 2009
=========================================================
JAYESH
HEMANTBHAI JOSHI - Appellant(s)
Versus
RAJKOT
NAGARIK SAHAKARI BANK LTD (MULTI STATE BANK) - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for Appellant(s) : 1, 1.2.1, 1.2.2,1.2.3
MR JR
SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 1st February 2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Post
the matter on 9th
March 2011.
We
may mention that this Court has not passed any order granting prayer
for interim
relief,
though it was heard earlier. For the said reason, petition for
interim
relief is dismissed. Civil Application No. 9151/2009 stands disposed
of.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top