Gujarat High Court High Court

Aditi vs Charotar on 25 November, 2010

Gujarat High Court
Aditi vs Charotar on 25 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1608/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1608 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1301 of 2004
 

With


 

LETTERS
PATENT APPEAL No. 1298 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1300 of 2004
 

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


 

ADITI
CONSTRUCTION & 7 - Appellant(s)
 

Versus
 

CHAROTAR
NAGRIK SAHAKARI BANK LTD. - Respondent(s)
 

=================================================
 
Appearance : 
SINGHI
& CO for Appellant(s) : 1 - 8, 8.2.1, 8.2.2, 8.2.3, 8.2.4, 8.2.5,
8.2.6, 8.2.7, 8.2.8, 8.2.9,8.2.10  
MR DIPEN A DESAI for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/11/2010  
COMMON ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appellants are allowed to implead the State of Gujarat, through the
Principal Secretary, Agriculture & Co-operation Department,
Gandhinagar as respondent No. 2. The counsel for the appellants will
serve a copy of the paper book on Mr Jaswant K Shah, learned AGP who
accepts notice on behalf of respondent No. 2.

From
the record, it appears that no proper offer has been given by the
bank inspite of a specific direction given on 23.9.2010. Another
opportunity is given to the bank with a direction to give offer for
One Time Settlement by which the bank intends to settle the dues of
the respective appellants taking into consideration the present One
Time Settlement and other material. If the approval of the State
Government is to be taken, they may obtain approval of the State
Government.

Post
the matter on 27th December, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top