Gujarat High Court High Court

Ankur vs Unknown on 10 September, 2008

Gujarat High Court
Ankur vs Unknown on 10 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10071/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10071 of 2008
 

In
LETTERS PATENT APPEAL No. 1954 of 2007
 

In
MISC.CIVIL APPLICATION No. 2453 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 12283 of 2007
 

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

 

ANKUR
SUPPLIERS & 2 - Applicant(s)
 

Versus
 

BHAVNAGAR
MERCANTILE CO.OP. BANK LTD. & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
JT TRIVEDI for Applicant(s) : 1 - 3. 
M/S THAKKAR ASSOC. for
Opponent(s) : 1, 
NOTICE SERVED BY DS for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

Date
: 10/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Learned
advocate Mr.Trivedi appears for the applicants and states that he
shall file a substantive application under the Contempt of Courts Act
in the subject matter of this Application. He, therefore, seeks leave
to withdraw this Application.

Leave
is granted. Application is disposed of as withdrawn. The applicants
will be at liberty to take out a substantive proceeding under the
Contempt of Courts Act.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin

   

Top