Gujarat High Court
Deposit vs Shri on 23 February, 2010
Gujarat High Court Case Information System
Print
LPA/229/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 229 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7617 of 2009
=========================================
DEPOSIT
INSURANCE AND CREDIT GURANTEE CORPORATION - Appellant(s)
Versus
SHRI
AMBAJI MATA DEVASTHAN TRUST & 4 - Respondent(s)
=========================================
Appearance :
MR
AMAR N BHATT for the Appellant.
MR MRUGEN K PUROHIT for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 2,4 -
5.
MR DHARMESH V SHAH for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the 1st respondent prays for and is allowed two week’s
time to file reply affidavit. Post the matter on 10th March, 2010
alongwith Letters Patent Appeal No. 2458 of 2009.
(S.J.Mukhopadhaya,C.J.)
(Anant S.Dave,J)
***vcdarji
Top