Gujarat High Court
Mehsana vs State on 8 November, 2011
Gujarat High Court Case Information System
Print
SCA/16201/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16201 of 2011
=========================================================
MEHSANA
DISTRICT CENTRAL COOPERATIVE BANK LIMITED - Petitioner(s)
Versus
STATE
OF GUJARAT THRO THE SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DILIP B RANA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Notice
returnable on 18.11.2011. In the meantime, status quo as on today to
be maintained by both the sides. Direct service is permitted.
(V.M.
SAHAI, J.)
(K.S.
JHAVERI, J.)
Divya//
Top