Gujarat High Court Case Information System
Print
CA/10739/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10739 of 2008
In
LETTERS
PATENT APPEAL No. 178 of 2007
In
SPECIAL
CIVIL APPLICATION No. 20640 of
2006
=========================================================
STATE
BANK OF SAURASHTRA & 1 - Applicant(s)
Versus
RAHIL
(MINOR THROUGH HIS GUARDIAN) & Ors- Opponent(s)
=========================================================
Appearance
:
MR
PRANAV G DESAI for
Applicants
MR ADIL R MIRZA for Opponent(s) : 1 - 3.
MRS KETTY A
MEHTA for Opponent(s) : 4,
MR AMIT V THAKKAR for Opponent(s) :
5,
MR SN THAKKAR for Opponent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE 12th September, 2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M. DOSHIT)
This
Application has been preferred by the appellant-State Bank of
Saurashtra to amend the cause title of the Appeal to substitute the
State Bank of Saurashtra by the State Bank of India. By Notification
dated 13th August, 2008 issued by the Government of India,
the undertaking of the appellant-Bank has been transferred to and
vested in the State Bank of India.
On
the facts and in the circumstances of the case, the Application is
allowed in terms of paragraph 10 [A]. The amendment be carried out
forthwith. Civil Application stands disposed of.
{Sharad
D. Dave, J.} {Miss R.M Doshit, J.}
Top