Gujarat High Court High Court

Cooperativebank vs Pranjivan on 9 February, 2011

Gujarat High Court
Cooperativebank vs Pranjivan on 9 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14295/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 14295 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4822 of 2010
 

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


 

SURENDRANAGAR
DIST 

 

COOPERATIVEBANK
LTD - Petitioner(s)
 

Versus
 

PRANJIVAN
PURUSHOTTAM ZAVERI & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VC VAGHELA for Petitioner(s) : 1, 
MR RD DAVE for Respondent(s) : 1
- 2. 
MR SS PANESAR for Respondent(s) : 3, 
None for
Respondent(s) : 4, 
MR RAKESH R PATEL for Respondent(s) :
4.2.1,4.2.2  
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
Civil Application has been preferred by Surendranagar District
Co-operative Bank Limited for impleading as party respondent to the
writ petition. It is stated that the Bank has advanced money to one
Prabhat Salt Works, who is respondent No.2.

Having
heard counsel for the parties and taking into consideration the fact
that Surendranagar District Co-operative Bank also claims to have
advanced money in favour of the same borrower, we allow the petition
for impleading as party respondent to the writ petition. CA No.
14295 of 2010 stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top