Gujarat High Court High Court

Kalupur vs Canara on 23 March, 2010

Gujarat High Court
Kalupur vs Canara on 23 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8676/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8676 of 2009
 

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

 

KALUPUR
COMMERCIAL COOPERATIVE BANK LTD - Petitioner(s)
 

Versus
 

CANARA
BANK & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1, 
MR JB CHOKSHI for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 - 5,7 - 8. 
MR MC BHATT for
Respondent(s) : 2 - 4. 
UNSERVED-EXPIRED (N) for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

Mr.

M.C. Bhatt, learned counsel for respondents Nos.2 to 4 has filed a
leave-note, today. Further, Registry may ascertain whether this
matter is to be listed before this Court, as per the current roster,
and do the needful.

(Smt. Abhilasha
Kumari, J.)

Safir*

   

Top