Gujarat High Court High Court

Gujarat vs The on 25 June, 2010

Gujarat High Court
Gujarat vs The on 25 June, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/20962/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 20962 of 2006
 

With
 

CIVIL
APPLICATION NO.1570 OF 2009
 

In
 

CIVIL
APPLICATION NO.9630 OF 2008
 

 


 

With
 

CIVIL
APPLICATION NO.7370 OF 2008
 

In
 

SPECIAL
CIVIL APPLICATION NO.20962 OF 2006
 

With
 

CIVIL
APPLICATION NO.9630 OF 2008
 

In
 

SPECIAL
CIVIL APPLICATION NO.20962 OF 2006
 

 


 

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

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LIMITED & 2 - Petitioner(s)
 

Versus
 

THE
GUJARAT INDUSTRIAL COOPERATIVE BANK LTD., & 3 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
RD DAVE for Petitioner(s) : 1 - 3. 
MR AK CLERK for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2, 
MR MITUL R DESAI for
Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) : 3, 
MR
PRAKASH K JANI for Respondent(s) :
4, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

Mr.R.D.Dave,learned
counsel for the petitioner is present as is Mr.K..G.Vakharia,
learned Senior Advocate with Mr.M.K.Vakharia, learned counsel
appearing in Civil Application No.1570 of 2009 and Civil Application
No.9630 of 2008 for the applicants.

It
is represented by the learned Senior Advocate that there is an
urgency in the matter as he is representing the purchaser of the
property,whose money is involved,therefore,the petition may be heard
expeditiously.

Several
learned advocates appear in this group of matters, from amongst whom
Mr.A.K.Clerk,learned advocate for respondent No.1 in the main
petition and Mr.Mitul R.Desai, learned counsel for respondent No.2
(borrower) are not present today.

In
the circumstances, the matter is adjourned to 16-07-2010.

(Smt.Abhilasha Kumari,J)

arg

   

Top