Gujarat High Court
Bank vs Balbir on 15 March, 2010
Gujarat High Court Case Information System
Print
CA/448/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 448 of 2010
In
LETTERS
PATENT APPEAL No. 1303 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1424 of 2009
=================================================
BANK
OF BARODA - Petitioner(s)
Versus
BALBIR
KUMAR PAUL & 11 - Respondent(s)
=================================================
Appearance :
MS
NALINI S LODHA for Petitioner(s) : 1,
MR BHARAT T RAO for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 2 - 9.
-
for Respondent(s) : 10 -
12.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/03/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
the parties. Ad-interim stay granted on 9.2.2010 is made absolute.
The Civil Application stands disposed of. However, taking into
consideration the nature of the case, it is directed to list the case
for hearing before the appropriate Bench on 1st April, 2010 within
five cases.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top