Gujarat High Court
Chetansinh vs Chairman on 28 February, 2011
Gujarat High Court Case Information System
Print
LPA/618/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 618 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11600 of 2008
=========================================
CHETANSINH
GHANUBHA JADEJA - Appellant(s)
Versus
CHAIRMAN
/ MANAGING DIRECTOR, DENA BANK HEAD OFFICE & 3 - Respondent(s)
=========================================
Appearance :
MR
PH PATHAK for the Appellant.
MR.VARUN K.PATEL for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
counsel for the appellant is allowed four weeks’ time to file
supplementary affidavit explaining as to why other persons have been
appointed when they have applied under the old scheme and when new
scheme has come into force and why the appellant has been appointed
though he has applied for old scheme. The entire material will be
supplied with the affidavit.
(V.M.Sahai,J)
(G.B.Shah,J)
***vcdarji
Top