Gujarat High Court
Nirmalkumar vs Valsad on 15 September, 2008
Gujarat High Court Case Information System
Print
MCA/2481/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2481 of 2008
=========================================================
NIRMALKUMAR
MOHANLAL TANDEL & 4 - Applicants
Versus
VALSAD
DISTRICT CENTRAL CO-OP.BANK LIMITED Respondent
=========================================================
Appearance :
MR
MUKUL SINHA for Applicants : 1
- 5.
MR DV
BHAVSAR FOR BM MANGUKIYA for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/09/2008
ORAL
ORDER
Shri
Mandak, learned counsel submits that he withdraws the allegations
made against the counsel for the other side and the petitions
deserves to be restored for the reasons mentioned in the matter.
As
the allegations are withdrawn, the other side has no objection if
the petitions are restored.
The
petitions are ordered to be restored. Misc. Civil Application is
allowed. Main matters be listed for hearing in due course on
29.9.2008.
(S.R.BRAHMBHATT,
J.)
pallav
Top