Gujarat High Court High Court

Gujarat vs Chhitubhai on 7 September, 2010

Gujarat High Court
Gujarat vs Chhitubhai on 7 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2741/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 2741 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 1570 of 2005
 

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

 

GUJARAT
STATE CO-OP.BANK LTD. - Petitioner(s)
 

Versus
 

CHHITUBHAI
DEVJIBHAI GAMIT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
MR TV SHAH for Respondent(s) : 1 - 2. 
None
for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/09/2010 

 

 
 
ORAL
ORDER

This
Civil Application has been filed for vacating the ad-interim relief,
which is pending for more than five years. Hence, it cannot be
entertained at this stage. The application stands disposed of.

The
main matter be listed for hearing on 5.10.2010.

Sreeram. (K.S.Jhaveri,
J.)

   

Top