Gujarat High Court High Court

Meena vs Notice on 10 February, 2010

Gujarat High Court
Meena vs Notice on 10 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1477/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1477 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 6434 of 2004
 

 
=========================================


 

MEENA
KAILASH JETHMALANI & 3 - Applicant(s)
 

Versus
 

BANK
OF INDIA, THRO' GENERAL MANAGER, OFFICE AT KALBADEVI & 8 -
Opponent(s)
 

=========================================
 
Appearance : 
MR
DHAVAL D VYAS for
Applicant(s) : 1, 1.2.2,1.2.3 - 4,4.2.2  
MR SS PANESAR for
Opponent(s) : 1 - 4. 
NOTICE SERVED for Opponent(s) : 2 - 3,
9, 
NOTICE NOT RECD BACK for Opponent(s) : 5 - 6. 
KEDAR B
BINIWALE for Opponent(s) : 7 - 9. 
SERVED BY AFFIX.(N) for
Opponent(s) : 8, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 10/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Notice
issued by this Court on 20.01.2010 is reported to have not been
received back qua respondent Nos.5 and 6.

To
await the return of notice, the matter is adjourned to 22.02.2010.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

*Shitole

   

Top