Gujarat High Court
Baroda vs The on 16 February, 2010
Gujarat High Court Case Information System
Print
SCA/4196/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4196 of 2008
With
SPECIAL
CIVIL APPLICATION No. 12958 of 2009
With
LETTERS
PATENT APPEAL No. 1676 of 2009
In
SPECIAL CIVIL APPLICATION No. 35 of 2009
=========================================
BARODA
CITY CO-OPERATIVE BANK LTD & ORS.- Petitioner(s)
Versus
THE
STATE OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MR. A.J.
DESAI, ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1 - 2, 4,
NOTICE SERVED BY DS for Respondent(s) :
2, 4,
DS AFF.NOT FILED (R) for Respondent(s) : 3,
MR HASIT
DILIP DAVE for Respondent(s) : 3,
MR MIHIR H PATHAK for
Respondent(s) : 5,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
in part.
Post
the matter for further hearing on 23.2.2010. Be listed within first
five items in the Board.
(S.J.Mukhopadhaya,
C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top