Gujarat High Court
Ajaykumar vs Standard on 8 December, 2010
Gujarat High Court Case Information System
Print
SCA/23037/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23037 of 2006
With
CIVIL
APPLICATION No. 6707 of 2007
In
SPECIAL CIVIL APPLICATION No. 23037 of 2006
=========================================================
AJAYKUMAR
DHWARKADAS AMIN - Petitioner(s)
Versus
STANDARD
CHARTERED BANK THRO.MANAGER (COLLECTION) & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
MR PR ABICHANDANI for Respondent(s) : 1,
MR
CR ABICHANDANI for Respondent(s) : 1,
MS SHACHI MATHUR, AGP for
Respondent No.4
RULE SERVED for Respondent(s) :
2-3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/12/2010
ORAL
ORDER
Heard
learned advocates for the parties.
The
learned Principal Senior Civil Judge, Vadodara is hereby directed to
decide and dispose of Regular Civil Suit No.627 of 2004 in accordance
with law and on its own merits within one year from the receipt of
writ of the order of this Court.
In
view of above, the petition is disposed of. Rule is discharged with
no order as to costs.
As
main matter is disposed of, Civil Application No.6707 of 2007 also
stands disposed of accordingly with no order as to costs.
(
M.D. SHAH, J. )
syed/
Top