Gujarat High Court Case Information System
Print
MCA/2590/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 2590 of 2011
In
LETTERS
PATENT APPEAL No. 2848 of 2010
In
MISC.CIVIL APPLICATION No. 2545 of 2010
=========================================================
ASHOK
MANILAL PANDYA - Applicant(s)
Versus
ZONAL
MANAGER- BANK OF INDIA - Opponent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
NANAVATI ASSOCIATES for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.S. JHAVERI)
Though
the matter was listed for admission today, with the consent of the
applicant, party-in-person, and learned advocate for the respondent,
this matter is heard for final disposal today itself.
RULE.
Learned advocate Mr. Bhavesh Chokshi, waives service of notice of
Rule on behalf of the respondent.
In view of the averments made in the application, the same is
allowed. The L.P.A. No. 2848 of 2010 is restored to the file at its
original number. Rule is made absolute.
It
will be open for the applicant, party-in-person to move appropriate
application for joining the appropriate party in L.P.A.
(V.M.
SAHAI,J.)
(K.S.JHAVERI,J.)
pawan
Top