Gujarat High Court High Court

Credit vs Shri on 1 February, 2010

Gujarat High Court
Credit vs Shri on 1 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/234/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 234 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2863 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 7617 of 2009
 

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


 

DEPOSIT
INSURANCE AND 

 

CREDIT
GURANTEE CORPORATION - Petitioner(s)
 

Versus
 

SHRI
AMBAJI MATA DEVASTHAN TRUST & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
S.N. SOPARKAR, SR. COUNSEL with MR AMAR N BHATT
for Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

				Date
: 01/02/2010 

 

 
ORAL
ORDER

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

This
application is filed seeking leave to appeal against judgment and
order dated 24.11.2009 passed by the learned Single Judge in Special
Civil Application No. 7617 of 2009, in which the applicant was not a
party. Learned counsel for the applicant has brought to our notice
that notice has been issued by this Court in Letters Patent Appeal
No. 2458 of 2009 arising out of same order, challenged by Ahmedabad
Mahila Nagarika Sahakari Bank Ltd.

Having
considered the facts and the request, we grant leave to the applicant
to appeal under Clause 15 of the Letters Patent against the judgment
and order in question.

Matter
be listed on 9th February, 2010.

(S.J.Mukhopadhaya,
C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top