Gujarat High Court High Court

N vs Dena on 9 February, 2011

Gujarat High Court
N vs Dena on 9 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/714/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 714 of 2001
 

With


 

SPECIAL
CIVIL APPLICATION No. 13881 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 1164 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 7867 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 9557 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 15973 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 4212 of
2009 
=========================================================

 

N
K PROTEINS LTD. & 1 - Petitioner(s)
 

Versus
 

DENA
BANK & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES
for
Petitioner(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) :
1, 
DR SONIA HURRA for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) :
2, 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE     MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER   9th February 2011
		
	

 

 ORAL
ORDER

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

Parties
are directed to file second set of the paper-book of their respective
Writ Petition/Appeals by 21st
February 2011, failing which, the concerned case shall stand
dismissed without further reference to the Bench. In case of
non-compliance of the Court’s order, the matter be reported on 9th
March 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top