Gujarat High Court High Court

Shyamprakash vs Madhavpura on 12 July, 2011

Gujarat High Court
Shyamprakash vs Madhavpura on 12 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2524/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2524 of 2011
 

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

 

SHYAMPRAKASH
SPINNING MILLS LIMITED & 1 - Petitioner(s)
 

Versus
 

MADHAVPURA
MERCANTILE CO-OP. BANK LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AC GANDHI for
Petitioner(s) : 1 - 2. 
NANAVATI ASSOCIATES for Respondent(s) :
1, 
MR AMAR N BHATT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 12/07/2011 

 

ORAL
ORDER

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

Counsels
for respondent no.1 – Bank and the Reserve Bank of India sought
for and allowed two weeks’ time to file reply affidavit.

Post
the matter on 5th August 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top