Gujarat High Court High Court

Shree vs The on 22 October, 2010

Gujarat High Court
Shree vs The on 22 October, 2010
Author: Jayant Patel,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2406/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2406 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 3081 of 2009
 

 


 

 


 

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


 

SHREE
BHAVNAGAR NAGRIK SAHAKARI BANK LTD - Applicant(s)
 

Versus
 

PARESH
PANKAJBHAI PATEL - Opponent(s)
 

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


 

Appearance
: 
MR BJ
TRIVEDI for
Applicant(s) : 1,MR JT TRIVEDI for Applicant(s) : 1,MS JIGNASA B
TRIVEDI for Applicant(s) : 1, 
MR.HIREN M MODI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

 
 


 

Date
: 22/10/2010 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
learned counsel Mr.Trivedi as well as Mr.Modi appearing for the
respective parties both are ready to proceed with the main matter
simultaneously and under these circumstances, keeping in view the
peculiar aspects that the learned advocate appearing for the
petitioner as well as for the respondent are ready to proceed with
the main matter, we find that the main contempt petition being MCA
No.3081/09 can be restored and hence, restored.

The
present application is disposed of accordingly.

(JAYANT
PATEL, J.)

(BANKIM
N. MEHTA, J.)

*bjoy

   

Top