Gujarat High Court Case Information System
Print
SCA/1184/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1184 of 2008
With
CIVIL
APPLICATION No. 4229 of 2008
=========================================================
AMRUTBHAI
HIRABHAI PATEL - Petitioner(s)
Versus
THE
BRANCH MANAGER & 3 - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Petitioner(s) : 1,
MR
MILIND R KULKARNI for
Respondent(s) : 1
- 2.
MR
PRANAV G DESAI for
Respondent(s) : 3,
DS
AFF.NOT FILED (N) for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 08/07/2008
ORAL
ORDER
Upon
hearing the learned Counsel for the petitioner and Mr.Pranav G.
Desai, learned Counsel for respondent No.3, it appears that, as on
record, there is no basis for the petitioner to implead State Bank
of India, which is altogether a different body than State Bank of
India Life Insurance Company Limited, as party respondent.
Therefore,
in absence of any material placed for such purpose for seeking any
relief against State Bank of India directly or indirectly, it
appears that the State Bank of India is wrongly impleaded as party
respondent in the main petition. Hence, Respondent No.3 State Bank
of India is deleted as party respondent at this stage.
In
view of the order passed above, Civil Application No.4229 of 2008
shall also stand disposed of accordingly. The main Special Civil
Application be listed for hearing on 15.7.2008.
8.7.2008 (Jayant
Patel, J.)
vinod
Top