Gujarat High Court High Court

Bank vs Sardar on 29 April, 2011

Gujarat High Court
Bank vs Sardar on 29 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/831/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 831 of
2011 
 
=================================================
 

BANK
OF BARODA - Petitioner(s)
 

Versus
 

SARDAR
VALLABHBHAI TELIBIYAN UTPADAK SAHAKARI SANGH LTD & 4 -
Respondent(s)
 

================================================= 
Appearance
: 
MR
DEVANG D TRIVEDI for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 4, 
MR NIKHIL D JOSHI for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 - 3, 5, 
MR DC DAVE
for Respondent(s) :
4, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 29/04/2011 

 

ORAL
ORDER

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

On
the request of counsel for the petitioner, case is adjourned. Post
the matter on 5th May 2011.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top