Gujarat High Court High Court

Arya vs Dena on 25 March, 2011

Gujarat High Court
Arya vs Dena on 25 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1933/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1933 of
2011 
 
=================================================
 

ARYA
ENTERPRISE - Petitioner(s)
 

Versus
 

DENA
BANK THROUGH BRANCH MANAGER & 6 - Respondent(s)
 

================================================= 
Appearance
: 
MS
SRUSHTI A THULA for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 2,4 - 7. 
MR SS PANESAR for Respondent(s) : 1 -
2. 
MR NV GANDHI for Respondent(s) : 3, 
GOVERNMENT PLEADER for
Respondent(s) : 5 -
6. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 25/03/2011 

 

ORAL
ORDER

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

Affidavit
in reply has been filed by the 5th respondent, enclosing a copy of
the report submitted by the District Police Superintendent, Kalol
Department, Kalol. Parties may file their rejoinder. Post the
matter on 31st March 2011 at 02.30 p.m. on the top of the list.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top