Gujarat High Court High Court

Prafulchandra vs Gujarat on 3 December, 2010

Gujarat High Court
Prafulchandra vs Gujarat on 3 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14798/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 

SPECIAL
CIVIL APPLICATION No. 14798 of 2010
 

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

PRAFULCHANDRA
N DAVE - Petitioner(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MRS NISHA M PARIKH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 03/12/2010 

 

 
ORAL
ORDER

1.0 By
order dated 22nd November 2010, learned advocate for the
petitioner was granted time to place on record communication from the
Gujarat State Financial Corporation (GSFC), which was in response to
a proposal made, requesting that the proposal be placed before the
Board on 8th February 2008.

2.0 The
learned advocate for the petitioner moves Draft Amendment, enclosing
therewith, the communication dated
3rd January 2008 and
also a communication dated
18th March 2008.

2.1 The
Draft Amendment is allowed. Amendment to be carried out on or before
6th December 2010.

3.0 Notice
returnable on 16th December 2010.

[
Ravi R. Tripathi, J. ]

hiren

   

Top