Gujarat High Court High Court

Sureshchandra vs Secretary/Chairman/Board on 27 April, 2010

Gujarat High Court
Sureshchandra vs Secretary/Chairman/Board on 27 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/881/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 881 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7564 of 2009
 

With


 

CIVIL
APPLICATION No. 4255 of 2010
 

In
LETTERS PATENT APPEAL No. 881 of 2010
 

With


 

LETTERS
PATENT APPEAL No. 882 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 8163 of 2009
 

With


 

CIVIL
APPLICATION No. 4256 of 2010
 

In
LETTERS PATENT APPEAL No. 882 of 2010
 

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


 

SURESHCHANDRA
V PAREKH & 1 - Appellant(s)
 

Versus
 

SECRETARY/CHAIRMAN/BOARD
OF DIRECTORS - HDFC BANK LTD & 5 - Respondent(s)
 

=========================================
 
Appearance
: 
PARTY-IN-PERSON
for Appellant(s) : 1 -
2. 
None for Respondent(s) : 1 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/04/2010 

 

ORAL
ORDER

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

Apart
from the fact that the writ petition alleging fraud against a
private bank was not maintainable, we find that when the bank (HDFC
Bank) issued notice of Seventh Annual General Meeting informed
that the Bank had reserved all its right to proceed against the
appellant Mr.S.B.Parekh, it is only thereafter the appellant has
alleged fraud against the Bank.

Further,
after hearing the appellant in person, when the learned Judge was
dictating the order, the appellant filed an application for
withdrawal of the case. For the above reasons, we are not inclined
to entertain these appeals. Both the appeals and the Civil
Applications are dismissed.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top