Gujarat High Court High Court

Bipinchanda vs M/S on 4 February, 2011

Gujarat High Court
Bipinchanda vs M/S on 4 February, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11394/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INJUNCTION No. 11394 of 2010
 

In


 

FIRST
APPEAL No. 2866 of 2010
 

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

 

BIPINCHANDA
PURSHOTTAMDAS PATEL - Petitioner(s)
 

Versus
 

M/S
PADMAVATI FINANCE & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1,3 - 7, 9,
11, 
MR GIRISH D BHATT for Respondent(s) : 1, 
DELETED for
Respondent(s) : 2, 
MR MITUL R DESAI for Respondent(s) : 8, 
MR
MA KHARADI for Respondent(s) :
10, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 04/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

In
view of the order passed in the main appeal, this Civil Application
does not survive and it stands disposed of accordingly. Notice is
discharged.

(A.L.Dave,
J.)

Sreeram. (V.M.Sahai,
J.)

   

Top