Gujarat High Court
Aditi vs Charotar on 5 August, 2010
Gujarat High Court Case Information System
Print
LPA/1608/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1608 of 2010
=========================================
ADITI
CONSTRUCTION & 7 - Appellant(s)
Versus
CHAROTAR
NAGRIK SAHAKARI BANK LTD. - Respondent(s)
=========================================
Appearance :
SINGHI
& CO for Appellant(s) : 1 - 8, 8.2.1, 8.2.2, 8.2.3, 8.2.4, 8.2.5,
8.2.6, 8.2.7, 8.2.8, 8.2.9,8.2.10
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M. THAKER
Date
: 05/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
similar LPA No. 1298/10, this Court has already directed appellant to
serve copy of paper book of appeal on the respondent Bank and they
should follow the same order. Post this matter on 1.9.2010 along
with LPA No. 1298/10.
(S.J.
Mukhopadhaya, C.J.)
(K.M.
Thaker, J.)
*/Mohandas
Top