Gujarat High Court High Court

Patel vs Heard on 9 February, 2011

Gujarat High Court
Patel vs Heard on 9 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/59/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 59 of 2011
 

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

 

PATEL
MANIBHAI MOHANBHAI & 3 - Applicant(s)
 

Versus
 

SARVODAYA
NAGRIK SAHAKARI BANK LTD & 9 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Applicant(s) : 1 - 4, 4.2.1, 4.2.2, 4.2.3, 4.2.4,4.2.5 MR SURESH M
SHAH for Applicant(s) : 1 - 4, 4.2.1, 4.2.2, 4.2.3, 4.2.4,4.2.5
 
MR.HIREN M MODI for Opponent(s) : 1, 
None for Opponent(s) : 2
- 10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. SM Shah on behalf of petitioner, learned
advocate Mr. Hiren Modi appearing for respondent no. 1 Sarvodaya
Nagrik Sahakari Bank Ltd, who is liquidation. No caveat is filed by
rest of respondents in this proceeding.

Therefore,
issue notice to respondents returnable on 7/3/2011. Meanwhile, ad
interim relief in terms of para 7(b) is granted with a liberty to
judgment debtor to execute sale deed privately in favour of
respondent no. 10 subject to rights and objections of present
petitioner.

Learned
advocate Mr. Modi waives service of notice on behalf of respondent
no. 1. Learned advocate Mr. SM Shah shall provide all documents of
present civil revision application to learned advocate Mr. Modi.

(H.K.RATHOD,
J)

asma

   

Top