Gujarat High Court High Court

Coburg vs Branch on 26 March, 2010

Gujarat High Court
Coburg vs Branch on 26 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3698/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3698 of 2010
 

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


 

COBURG
PRINT & PACK THROUGH NIMESH AMBUBHAI JADAV - Petitioner(s)
 

Versus
 

BRANCH
MANAGER ADMINISTRATOR & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BJ TRIVEDI for
Petitioner(s) : 1,MR JT TRIVEDI for Petitioner(s) : 1,MS JIGNASA B
TRIVEDI for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
ORAL
ORDER

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

Let
notice be issued on the respondents. Direct notice is permitted.
Post the matter on 20th April 2010. During the pendency
of this application, if the petitioner deposits a sum of Rs.4 lacs
within three weeks with the respondent Co-operative Bank, the
respondents will not take any coercive steps against the petitioner
without prior permission of the Court.

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

(Akil
Kureshi, J.)

(vjn)

   

Top