Gujarat High Court High Court

Narendra vs Vitthal on 18 June, 2008

Gujarat High Court
Narendra vs Vitthal on 18 June, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/3156/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3156 of 2001
 

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

 

NARENDRA
M SOMAIYA - Petitioner(s)
 

Versus
 

VITTHAL
CO.OP.BANK LTD. & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YV BRAHMBHATT for
Petitioner(s) : 1, 
MR MB GOHIL for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2, 4.2.1,4.2.2  
DS AFF.NOT FILED
(R) for Respondent(s) : 3, 
None for Respondent(s) : 4, 
RULE
SERVED for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 18/06/2008
 

ORAL
ORDER

Mr.Niranjan
Barot, learned advocate appearing for Mr.Y.V. Brahmbhatt, states that
the address of respondent no.1-Liquidator of Vitthal Cooperative Bank
Ltd. is supplied today. He requests that a fresh notice be issued on
the address supplied.

The
office is directed to issue a fresh notice, returnable on 16th
July 2008.

(Ravi
R. Tripathi, J)

Aakar