Gujarat High Court High Court

Bank vs Balbir on 27 December, 2010

Gujarat High Court
Bank vs Balbir on 27 December, 2010
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1303/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1303 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1424 of 2009
 

With


 

CIVIL
APPLICATION No. 6451 of 2009
 

In
LETTERS PATENT APPEAL No. 1303 of 2009
 

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


 

BANK
OF BARODA - Appellant(s)
 

Versus
 

BALBIR
KUMAR PAUL & 8 - Respondent(s)
 

=============================================
 
Appearance : 
MS
NALINI S LODHA for Appellant(s) : 1, 
None for Respondent(s) : 1 -
9. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/06/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Issue
notice to the respondents returnable on 8th July, 2009.

Ad-interim
stay against the impugned judgment and order of the learned Single
Judge dated 06.05.2009 for a period of one month.

(K.S. RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

kailash

   

Top