Gujarat High Court High Court

Ashokbhai vs Reserve on 11 November, 2008

Gujarat High Court
Ashokbhai vs Reserve on 11 November, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1436/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1436 of 1990
 

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

 

ASHOKBHAI
D NAIK - Petitioner(s)
 

Versus
 

RESERVE
BANK OF INDIA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Petitioner(s) : 1,PARTY-IN-PERSON for Petitioner(s) : 1, 
MR HV
CHHATRAPATI for Respondent(s) : 1, 
MR KETAN A DAVE for
Respondent(s) : 2, 
MR MI PATEL for Respondent(s) : 3, 
MR
RAVINDRA SHAH for Respondent(s) : 3, 
MR AJ PATEL for Respondent(s)
: 4, 
GOVERNMENT PLEADER for Respondent(s) : 5, 
RULE SERVED for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/11/2008 

 

				ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Let
the matter receive consideration of another Bench of which one of us
(Akil Kureshi, J.) is not a member.

(K.S.

Radhakrishnan C.J.)

(Akil
Kureshi, J.)

(karan)

   

Top