Gujarat High Court High Court

Amrutbhai vs The on 8 July, 2008

Gujarat High Court
Amrutbhai vs The on 8 July, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1184/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1184 of 2008
 

With


 

CIVIL
APPLICATION No. 4229 of 2008
 

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

 

AMRUTBHAI
HIRABHAI PATEL - Petitioner(s)
 

Versus
 

THE
BRANCH MANAGER & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Petitioner(s) : 1, 
MR
MILIND R KULKARNI for
Respondent(s) : 1
- 2. 
MR
PRANAV G DESAI for
Respondent(s) : 3, 
DS
AFF.NOT FILED (N) for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
ORAL
ORDER

Upon
hearing the learned Counsel for the petitioner and Mr.Pranav G.
Desai, learned Counsel for respondent No.3, it appears that, as on
record, there is no basis for the petitioner to implead State Bank
of India, which is altogether a different body than State Bank of
India Life Insurance Company Limited, as party respondent.

Therefore,
in absence of any material placed for such purpose for seeking any
relief against State Bank of India directly or indirectly, it
appears that the State Bank of India is wrongly impleaded as party
respondent in the main petition. Hence, Respondent No.3 State Bank
of India is deleted as party respondent at this stage.

In
view of the order passed above, Civil Application No.4229 of 2008
shall also stand disposed of accordingly. The main Special Civil
Application be listed for hearing on 15.7.2008.

8.7.2008						(Jayant
Patel, J.)
 


vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top