Gujarat High Court Case Information System
Print
SCA/8651/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8651 of 1990
With
SPECIAL
CIVIL APPLICATION No. 8495 of 1991
=================================================
KODINAR
TALUKA CO-OPERATIVE BANKING UNION LTD. - Petitioner
Versus
SHREE
BILESHWAR KHAND UDYOG KHEDUT SAHAKARI MANDLI LTD. & 5 -
Respondents
=================================================
Appearance :
MR
SANDEEP N BHATT for Petitioner:
MR ASHISH H SHAH for Respondent :
1,
GOVERNMENT PLEADER for Respondents : 2 - 4.
None for
Respondents : 5 -
6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/06/2011
COMMON
ORAL ORDER
This
Court had heard learned advocates for the parties at length and it
was slated for dictation of the order. However, learned advocate for
the petitoner has invited this Court’s attention to the fact that on
earlier occasion these matters were listed before the Division Bench
also as could be seen from the order dated 17/7/2009 passed in these
matters, where the Division Bench has passed the following order:
“Learned
Counsel on either side submitted that parties are negotiating in the
matter and they are hopeful of settling the matter.
Post the matters on 30.7.200.”
In
view of this, when there is no specific order indicating that the
matters were ordered to be listed before the Single Judge, it would
be most appropriate for the office to
obtain orders of the Honourable The Chief Justice with regard to
placement of the matters.
[
S.R. BRAHMBHATT, J ]
/vgn
Top