Gujarat High Court High Court

Saurashtra vs Junagadh on 8 October, 2008

Gujarat High Court
Saurashtra vs Junagadh on 8 October, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10978/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 10978 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1451 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 8787 of 1999
 

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

 

SAURASHTRA
GRAMIN BANK - Petitioner(s)
 

Versus
 

JUNAGADH
AMRELI GRAMIN BANK & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.
DHARA BHATT FOR MR AS VAKIL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
				ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

By
notification published in Gazette of India on 2nd January
2006, issued by the Government of India under sub-section (1) of
Section 23A of the Regional Rural Banks Act, 1976, the opponent No.1,
Junagadh Amreli Gramin Bank is amalgamated into the applicant,
Saurashtra Gramin Bank. The applicant has, therefore, taken out this
application for replacing Junagadh Amreli Gramin Bank, the appellant
in the above Letters Patent Appeal No.1451 of 2005.

The
application is allowed in terms of paragraph 4 (A). The Civil
Application stands disposed of. Cause title of the LPA No.1451 of
2005 be accordingly modified.

(Ms.

R.M. Doshit, J.)

(K.M.

Thaker, J.)

(karan)

   

Top