Gujarat High Court High Court

Deposit vs Shri on 23 February, 2010

Gujarat High Court
Deposit vs Shri on 23 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/229/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 229 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7617 of 2009
 

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


 

DEPOSIT
INSURANCE AND CREDIT GURANTEE CORPORATION - Appellant(s)
 

Versus
 

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

=========================================
 
Appearance : 
MR
AMAR N BHATT for the Appellant. 
MR MRUGEN K PUROHIT for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 2,4 -
5. 
MR DHARMESH V SHAH for Respondent(s) :
3, 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/02/2010 

 

 
					ORAL
ORDER

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

Learned
counsel for the 1st respondent prays for and is allowed two week’s
time to file reply affidavit. Post the matter on 10th March, 2010
alongwith Letters Patent Appeal No. 2458 of 2009.

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

(Anant S.Dave,J)

***vcdarji

   

Top