Gujarat High Court High Court

Abhudaya vs Vinodchandra on 19 April, 2010

Gujarat High Court
Abhudaya vs Vinodchandra on 19 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4739/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4739 of 2010
 

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


 

ABHUDAYA
CO-OP. BANK LTD THRO'AUTHORISED OFFICER - Petitioner(s)
 

Versus
 

VINODCHANDRA
KHODIDAS NAYAK PROP. OF KRISHNA DISTRIBUTORS & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RAVINDRA SHAH for Petitioner(s) : 1,                                 
                                                       MRS KANAN R
SHAH for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 19/04/2010  
ORAL ORDER

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

Notice
on respondents. Direct notice is permitted.

The
case may be disposed of at the stage of admission.

Post
the matter on 6th May, 2010.

Until
further orders, the proceedings in HRP Suit No. 326 of 2010 pending
in the Small Causes Courts at Ahmedabad shall remain stayed.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top