Gujarat High Court
Abhudaya vs Vinodchandra on 19 April, 2010
Gujarat High Court Case Information System
Print
SCA/4739/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4739 of 2010
=================================================
ABHUDAYA
CO-OP. BANK LTD THRO'AUTHORISED OFFICER - Petitioner(s)
Versus
VINODCHANDRA
KHODIDAS NAYAK PROP. OF KRISHNA DISTRIBUTORS & 3 - Respondent(s)
=================================================
Appearance :
MR
RAVINDRA SHAH for Petitioner(s) : 1,
MRS KANAN R
SHAH for Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 19/04/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on respondents. Direct notice is permitted.
The
case may be disposed of at the stage of admission.
Post
the matter on 6th May, 2010.
Until
further orders, the proceedings in HRP Suit No. 326 of 2010 pending
in the Small Causes Courts at Ahmedabad shall remain stayed.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top