Gujarat High Court High Court

Chimanlal vs Gujarat on 28 December, 2010

Gujarat High Court
Chimanlal vs Gujarat on 28 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11084/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11084 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 422 of 2008
 

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

 

CHIMANLAL
FULCHAND KOTHARI - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL CO-OP.BANK LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
MR DIPAK R DAVE for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 28/12/2010 

 

ORAL
ORDER

This
application has been filed with a prayer to fix an early date of
hearing for Special Civil Application No.422 of 2008.

Heard
Mr.Paresh Upadhyay, learned advocate for the applicant (original
petitioner) and perused the averments made in the application. For
reasons stated in the application, the prayers made therein deserve
to be granted.

Accordingly,
the application is allowed. Special Civil Application No.422 of 2008
be fixed for final hearing in the month of October, 2011.

The
application is disposed of.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top