Gujarat High Court
Arya vs Dena on 25 March, 2011
Gujarat High Court Case Information System
Print
SCA/1933/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1933 of
2011
=================================================
ARYA
ENTERPRISE - Petitioner(s)
Versus
DENA
BANK THROUGH BRANCH MANAGER & 6 - Respondent(s)
=================================================
Appearance
:
MS
SRUSHTI A THULA for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 2,4 - 7.
MR SS PANESAR for Respondent(s) : 1 -
2.
MR NV GANDHI for Respondent(s) : 3,
GOVERNMENT PLEADER for
Respondent(s) : 5 -
6.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 25/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Affidavit
in reply has been filed by the 5th respondent, enclosing a copy of
the report submitted by the District Police Superintendent, Kalol
Department, Kalol. Parties may file their rejoinder. Post the
matter on 31st March 2011 at 02.30 p.m. on the top of the list.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top