Gujarat High Court High Court

Mr Mb Gohil For Respondent: vs Rule Served By Ds For on 4 August, 2008

Gujarat High Court
Mr Mb Gohil For Respondent: vs Rule Served By Ds For on 4 August, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/3156/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3156 of 2001
 

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

NARENDRA
M SOMAIYA 

 

Versus
 

VITTHAL
CO.OP.BANK LTD.THRO' MR. KHARADI ( LIQUIDATOR ) & ORS 

 

========================================== 
Appearance
: 
MR YV BRAHMBHATT for
Petitioner:1 
MR MB GOHIL for Respondent:1 
RULE SERVED BY DS for
Respondents: 2, 4.2.1,4.2.2  
DS AFF.NOT FILED (R) for
Respondent:3 
None for Respondent: 4, 
RULE SERVED for
Respondent:5 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 04/08/2008  
 
ORAL ORDER

Mr.M.B.Gohil,
learned Advocate for respondent No.1 requests that his name be
deleted as he no more continues to appear for the respondent Bank. He
further informs the Court that the Official Liquidator, appointed in
the matter, is already served.

Office
is directed accordingly.

(RAVI
R.TRIPATHI, J.)

Amit/-