Gujarat High Court High Court

Baroda vs The on 16 February, 2010

Gujarat High Court
Baroda vs The on 16 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4196/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4196 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 12958 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 1676 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 35 of 2009
 

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


 

BARODA
CITY CO-OPERATIVE BANK LTD & ORS.- Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
MR. A.J.
DESAI, ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1 - 2, 4, 
NOTICE SERVED BY DS for Respondent(s) :
2, 4, 
DS AFF.NOT FILED (R) for Respondent(s) : 3, 
MR HASIT
DILIP DAVE for Respondent(s) : 3, 
MR MIHIR H PATHAK for
Respondent(s) : 5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

				Date
: 16/02/2010 

 

ORAL
ORDER

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

Heard
in part.

Post
the matter for further hearing on 23.2.2010. Be listed within first
five items in the Board.

(S.J.Mukhopadhaya,
C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top