Gujarat High Court
State vs Ahmedabad on 22 June, 2011
Gujarat High Court Case Information System
Print
MCA/277/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 277 of 2011
In
FIRST
APPEAL No. 1446 of 1983
=========================================
STATE
BANK OF INDIA - Applicant(s)
Versus
AHMEDABAD
SAW MILLS & 2 - Opponent(s)
=========================================
Appearance :
MR
PRANAV G DESAI for
Applicant(s) : 1,
NANAVATI & NANAVATI for Opponent(s) : 1 -
2.
None for Opponent(s) : 3, 3.2.1, 3.2.2,3.2.3
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/06/2011
ORAL
ORDER
Rule.
Ms. Bhavini Buch, learned advocate for Nanavati & Nanavati,
learned advocate waives service of notice of Rule on behalf of the
contesting respondent. In the facts and circumstances of the case and
with the consent of the learned advocates for the respective parties,
the ap
Top