Gujarat High Court
Chetansinh vs Chairman on 28 February, 2011
Gujarat High Court Case Information System Print LPA/618/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 618 of 2010 In SPECIAL CIVIL APPLICATION No. 11600 of 2008 ========================================= CHETANSINH GHANUBHA JADEJA - Appellant(s) Versus CHAIRMAN / MANAGING DIRECTOR, DENA BANK HEAD OFFICE & 3 - Respondent(s) ========================================= Appearance : MR PH PATHAK for the Appellant. MR.VARUN K.PATEL for the Respondents. ========================================= CORAM : HONOURABLE MR.JUSTICE V. M. SAHAI and HONOURABLE MR.JUSTICE G.B.SHAH Date : 28/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
counsel for the appellant is allowed four weeks’ time to file
supplementary affidavit explaining as to why other persons have been
appointed when they have applied under the old scheme and when new
scheme has come into force and why the appellant has been appointed
though he has applied for old scheme. The entire material will be
supplied with the affidavit.
(V.M.Sahai,J)
(G.B.Shah,J)
***vcdarji
Top