Gujarat High Court High Court

Pranjivan vs Dena on 18 March, 2011

Gujarat High Court
Pranjivan vs Dena on 18 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4822/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4822 of 2010
 

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

 

PRANJIVAN
PURUSHOTTAM ZAVERI & 1 - Petitioner(s)
 

Versus
 

DENA
BANK THROUGH AUTHORIZED OFFICER AND/OR ASSISTANT & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Petitioner(s) : 1 - 2. 
MR SS PANESAR for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) :
2.2.1,2.2.2  
MR DHAVAL N VAKIL for Respondent(s) : 2.2.1,2.2.2  
MR
VC VAGHELA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/03/2011 

 

ORAL
ORDER

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

Heard
in part. Post the matter for further hearing on 22nd March
2011 at 2:30 p.m. on the top of the list.

The
Bank may produce the documents to suggest that the borrowers have
created secured interest in the property in question.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top