Gujarat High Court High Court

Ahmedabad vs Deepali on 29 July, 2011

Gujarat High Court
Ahmedabad vs Deepali on 29 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4093/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4093 of 2004
 

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

AHMEDABAD
DISTRICT CO OP BANK LTD. - Petitioner(s)
 

Versus
 

DEEPALI
MAHILA GRUH UDHYOG AUDHYOGIK SAHKARI MANDLI LTD. & 8 -
Respondent(s)
 

===================================== 
Appearance
: 
MS ARCHANA U AMIN for
Petitioner(s) : 1, 
SERVEDBYAFFIX.-(R) for Respondent(s) : 1,3 -
4. 
MR BHARAT T RAO for Respondent(s) : 2,8 - 9. 
RULE UNSERVED
for Respondent(s) : 5 - 7. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 29/07/2011 

 

 
ORAL
ORDER

1.0 Learned
advocate Ms. Amin seeks permission to delete respondent Nos. 5, 6 and

7. Permission is granted. Respondent Nos. 5, 6 and 7 are hereby
deleted.

2.0 Office
is directed to place this matter on regular final hearing board
on 10th August 2011.

[
M. D. Shah, J. ]

hiren

   

Top