Gujarat High Court High Court

Vimal vs Reserve on 14 October, 2010

Gujarat High Court
Vimal vs Reserve on 14 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1455/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 1455 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 6544 of 2009
 

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

 

VIMAL
PROTEINS PRIVATE LIMITED - Appellant(s)
 

Versus
 

RESERVE
BANK OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA
for
Appellant 
MR AMAR N BHATT for Respondent(s) : 1, 
MRCHIRAGBPATEL
for Respondent(s) : 2, 
MR KM PARIKH for Respondent(s) : 3, 
None
for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE          MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER    14th October 2010
		
	

 

 ORAL
ORDER

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

Let
notice be issued on Liquidator of the 3rd
respondent-Anyonya Cooperative Bank Limited. Direct service of notice
is permitted. Post the matter on 28/10/2010.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top