Gujarat High Court
Jayraj vs Charotar on 1 March, 2011
Gujarat High Court Case Information System
Print
LPA/1298/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1298 of 2010
In
SPECIAL CIVIL APPLICATION No. 1300 of 2004
With
LETTERS
PATENT APPEAL No. 1608 of 2010
In
SPECIAL CIVIL APPLICATION No. 1301 of
2004
=================================================
JAYRAJ
BUILDERS & 5 - Appellant(s)
Versus
CHAROTAR
NAGRIK SAHAKARI BANK LTD. & 1 - Respondent(s)
=================================================
Appearance
:
SINGHI
& CO for Appellant(s) : 1 - 6.
MR DIPEN A DESAI for
Respondent(s) : 1,
MRS. KRINA CALLA AGP for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.
D.K. Thakkar, the Official Liquidator has appeared to assist the
Court. Due to shortage of time, case is adjourned. Post the matter
on 04.03.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top