Gujarat High Court High Court

Manjulaben vs Sardar on 16 March, 2011

Gujarat High Court
Manjulaben vs Sardar on 16 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3235/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3235 of 2011
 

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


 

MANJULABEN
YASHWANTBHAI PATEL - Petitioner
 

Versus
 

SARDAR
BHILADWALA PARDI PEOPLES CO OPERATIVE BANK LTD - Respondent
 

=================================================
 
Appearance : 
MR
BJ TRIVEDI for Petitioner:MR JT TRIVEDI for Petitioner:MS JIGNASA B
TRIVEDI for Petitioner:MR.DEVENDRA H PANDYA for Petitioner: 
None
for Respondent: 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/03/2011 

 

 
 
ORAL
ORDER

Learned
counsel Shri Trivedi has placed on record the accounts statement.

Shri
Trivedi states that the petitioner could deposit Rs. One lakh within
a period of two weeks from today and 33 % of the amount be deposited
within two months period. In view of this statement, let there be a
notice for final disposal as the reliance has placed upon the matters
in which such orders have been made. The notice is made returnable
on 4/4/2011. In the meantime and till the returnable date on
condition of depositing Rs.One Lakh to the respondent within two
weeks from today there shall be stay in so far as the order of
depositing is concerned. Direct service permitted today.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top