Gujarat High Court
Bank vs Balbir on 27 December, 2010
Gujarat High Court Case Information System
Print
LPA/1303/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1303 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1424 of 2009
With
CIVIL
APPLICATION No. 6451 of 2009
In
LETTERS PATENT APPEAL No. 1303 of 2009
=============================================
BANK
OF BARODA - Appellant(s)
Versus
BALBIR
KUMAR PAUL & 8 - Respondent(s)
=============================================
Appearance :
MS
NALINI S LODHA for Appellant(s) : 1,
None for Respondent(s) : 1 -
9.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/06/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Issue
notice to the respondents returnable on 8th July, 2009.
Ad-interim
stay against the impugned judgment and order of the learned Single
Judge dated 06.05.2009 for a period of one month.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top