Gujarat High Court
Kaka vs The on 24 June, 2008
Gujarat High Court Case Information System
Print
LPA/1570/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1570 of 2007
In
SPECIAL
CIVIL APPLICATION No. 19808 of 2007
======================================
KAKA
FAMILY TRUST & 1 - Appellant(s)
Versus
THE
SOCIAL COOPERATIVE BANK LIMITED & 6 - Respondent(s)
======================================
Appearance :
MR
P A MEHD for Appellant(s) : 1 - 2.
MR
AR GUPTA for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR
BS BRAHMBHATT for Respondent(s) : 3 - 6.
MR
MB GANDHI for Respondent(s) :
7,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 24/06/2008
ORAL
ORDER
Learned
counsel for the appellant submits that he has taken the consent of
other side. Prays time.
List
it on 30.07.2008.
Till
then, the interim relief granted earlier to continue.
(Y.R.
Meena, C.J.)
(J.C.
Upadhyaya, J.)
binoy
Top