Gujarat High Court High Court

Atulkumar vs Shri on 26 June, 2008

Gujarat High Court
Atulkumar vs Shri on 26 June, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/6888/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6888 of 2008
 

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

ATULKUMAR
BABULAL SONI - Petitioner(s)
 

Versus
 

SHRI
BARIYA NAGRIK SAHAKARI BANK LIMITED - Respondent(s)
 

=================================================
 
Appearance
: 
MR NIRAL R MEHTA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
ARPIT A KAPADIA for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 26/06/2008 

 

 
ORAL
ORDER

Pursuant
to order dated 24th June 2008, office bearers of the
respondent-Bariya Nagrik Sahakari Bank Limited are present before the
Court, namely, (i) Mr.Amar Jain, Chairman, (ii) Mr.Gaurang Pandya,
Managing Director, and (iii) Ramesh P. Suthar, Manager. Learned
advocate Mr.Arpit A. Kapadia states that he has explained the
seriousness of the matter. The first reaction of the Chairman of the
respondent-Bank is that this particular chapter has not taken place
during his tenure and it has come in succession to this new
management.

2. Mr.Arpit
Kapadia wants some time to explain this new management the legal
position of the matter. At his request adjourned to 30th
June 2008.

(RAVI R. TRIPATHI, J.)

karim