Gujarat High Court
Shreeji vs Mehsana on 11 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/1568/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1568 of 2011
=========================================
SHREEJI
CAB CO. - THRO' RAJESH JASHBHAI PATEL & 2 - Petitioner(s)
Versus
MEHSANA
NAGRIK SAHKARI BANK LTD.- THRO' DASHRATHBHAI PATEL & 1 -
Respondent(s)
=========================================
Appearance :
MR
VM PANCHOLI for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1,
MR LB DABHI,
APP for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/08/2011
ORAL
ORDER
NOTICE
returnable on 25/08/2011. Shri
L.B. Dabhi, learned APP waives service of notice on behalf of
respondent no. 2. Direct service is permitted so far as respondent
no. 1 is concerned.
(M.R.
SHAH, J.)
siji
Top