Gujarat High Court
Chimanlal vs Gujarat on 28 December, 2010
Gujarat High Court Case Information System
Print
CA/11084/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11084 of 2010
In
SPECIAL
CIVIL APPLICATION No. 422 of 2008
=========================================================
CHIMANLAL
FULCHAND KOTHARI - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL CO-OP.BANK LTD. - Respondent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
MR DIPAK R DAVE for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/12/2010
ORAL
ORDER
This
application has been filed with a prayer to fix an early date of
hearing for Special Civil Application No.422 of 2008.
Heard
Mr.Paresh Upadhyay, learned advocate for the applicant (original
petitioner) and perused the averments made in the application. For
reasons stated in the application, the prayers made therein deserve
to be granted.
Accordingly,
the application is allowed. Special Civil Application No.422 of 2008
be fixed for final hearing in the month of October, 2011.
The
application is disposed of.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top