Gujarat High Court High Court

Vijaykumar vs Gujarat on 22 October, 2008

Gujarat High Court
Vijaykumar vs Gujarat on 22 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12536/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12536 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1242 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2553 of 2008
 

 


 

with
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12537 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1243 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2554 of 2008 
 


 

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


 

VIJAYKUMAR
VINODCHANDRA SHAH - Petitioner(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
ZUBIN F BHARDA for Petitioners 
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 22/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned
advocate for the applicants seeks leave to amend the cause-title by
adding the name of original respondent No.3. Permission granted.

Both
the Civil Applications are rejected as having been rendered
infructuous in light of the order made in respective appeals today.

(D.A.Mehta,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top