Gujarat High Court Case Information System
Print
SCA/5018/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5018 of 2011
=========================================================
SURAT
NAGRIK SAHAKARI BANK LTD - Petitioner(s)
Versus
SHETRUNJAY
CO OP HOUSING SOC LTD - THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
TARAK DAMANI for
Petitioner(s) : 1,
MR BM MANGUKIYA for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 27/04/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Admit.
Mr
Mangukiya accepts and waives notice on behalf of the main contesting
first respondent. Mr Anal Shah accepts and waives notice on behalf
of the fifth respondent. On the other respondents, i.e. respondent
Nos.2, 3 and 4 no separate notice be issued for the reasons mentioned
in Special Civil Application No.4550 of 2011. The counsel for the
parties will exchange their affidavits.
The
respondents may file their reply affidavit, if any, within a week.
Post
the matter for hearing along with Special Civil Application No.4550
of 2011 on 6th May 2011 at 2-30 PM.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top