Gujarat High Court
Citicorp vs District on 24 June, 2011
Gujarat High Court Case Information System
Print
SCA/19257/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 19257 of 2006
With
SPECIAL
CIVIL APPLICATION No. 6551 of 2008
=========================================================
CITICORP
FINANCE (INDIA) LTD. - Petitioner
Versus
DISTRICT
REGISTRAR OF CO.OPERATIVE SOCIETIES - Respondent
=========================================================
Appearance :
MR
BR GUPTA for
Petitioner : 1,
GOVERNMENT PLEADER for Respondent : 1,
RULE
SERVED BY DS for Respondent:
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/06/2011
COMMON
ORAL ORDER
Let
the matters receive consideration from other Hon’ble learned Single
Judge.
Not
before this Court.
As
learned advocate for the petitioner has pleaded some urgency in the
matter, office is directed to act promptly in taking orders from the
Hon’ble the Chief Justice.
Office
is Registry is directed to keep the copy of this order in another
matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top