Gujarat High Court High Court

Jaynit vs Gujarat on 7 April, 2010

Gujarat High Court
Jaynit vs Gujarat on 7 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/858/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 858 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 16924 of 2007
 

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


 

JAYNIT
TEXTURISING PVT. LTD. & 5 - Appellant(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION - Respondent(s)
 

=========================================
 
Appearance : 
MS
ROOPAL R PATEL for
Appellant(s) : 1 - 6. 
MR MITUL K SHELAT for Respondent(s) :
1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/04/2010 

 

ORAL
ORDER

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

By
way of last chance, parties are allowed two weeks time to reach one
time settlement failing which the Court may proceed in accordance
with law. Post the matter on 26th April 2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top