Gujarat High Court Case Information System
Print
SCA/1373/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1373 of 2010
=================================================
JITENDRA
BABULAL VAJA
Versus
SHREE
KESHAV CO OPERATIVE CREDIT SOCIETY LIMITED
=================================================
Appearance :
MR
AR THACKER for the Petitioner
MR VIMAL M PATEL for the
Respondent
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/05/2010
ORAL
ORDER
Heard
Mr.A.R.Thacker, learned Advocate for the petitioner and Mr.Vimal
M.Patel, learned Advocate for the respondent.
2. Learned
Advocate for the petitioner strenuously tried to convince this Court
that the Court below has committed an error in passing the order
which is under challenge in this petition.
On
perusal of the impugned order, the Court did not find any substance
in the submissions made by the learned Advocate for the petitioner.
Hence, the petition is dismissed. Notice is discharged. No costs.
3.
The amount deposited by the petitioner herein before the Executing
Court be permitted to be withdrawn by the respondent Credit Society
by the Executing Court.
(Ravi
R.Tripathi, J.)
*Shitole
Top