Gujarat High Court Case Information System
Print
CA/14295/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 14295 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4822 of 2010
=========================================
SURENDRANAGAR
DIST
COOPERATIVEBANK
LTD - Petitioner(s)
Versus
PRANJIVAN
PURUSHOTTAM ZAVERI & 3 - Respondent(s)
=========================================
Appearance :
MR
VC VAGHELA for Petitioner(s) : 1,
MR RD DAVE for Respondent(s) : 1
- 2.
MR SS PANESAR for Respondent(s) : 3,
None for
Respondent(s) : 4,
MR RAKESH R PATEL for Respondent(s) :
4.2.1,4.2.2
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 09/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
Civil Application has been preferred by Surendranagar District
Co-operative Bank Limited for impleading as party respondent to the
writ petition. It is stated that the Bank has advanced money to one
Prabhat Salt Works, who is respondent No.2.
Having
heard counsel for the parties and taking into consideration the fact
that Surendranagar District Co-operative Bank also claims to have
advanced money in favour of the same borrower, we allow the petition
for impleading as party respondent to the writ petition. CA No.
14295 of 2010 stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top