Gujarat High Court
Madhavpura vs Mukeshbabu on 29 June, 2010
Gujarat High Court Case Information System
Print
CA/4619/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4619 of 2010
In
LETTERS
PATENT APPEAL No. 1180 of 2010
To
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 302 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12092 of 2004
=========================================================
MADHAVPURA
MERCANTILE CO-OP BANK LTD (SCHEDULE) - Petitioner(s)
Versus
MUKESHBABU
SECURITIES LTD & 4 - Respondent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA
for
Petitioners
M/S THAKKAR ASSOC. for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 - 4.
DS AFF.NOT FILED (N) for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR.S.J.MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 29th June, 2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having heard the learned counsel for the parties and having satisfied
with the grounds, delay of five days in preferring the Appeals is
condoned.
Civil Applications stand disposed of.
Let all the Letters Patent Appeals be listed for hearing on 29th
July, 2010.
Counsel for the petitioner may serve a copy of the memo of appeal
alongwith paper-book on counsel appearing on behalf of the respective
respondents.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top