Gujarat High Court Case Information System
Print
SCA/9163/2003 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9163 of 2003
=========================================================
DIPAK
L DAVE - Petitioner(s)
Versus
STATE
BANK OF INDIA & 2 - Respondent(s)
=========================================================
Appearance :
MR
HJ NANAVATI for
Petitioner(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/04/2010
ORAL
ORDER
Both
the parties have relied upon the decision of the Apex Court in the
case of State Bank of India and Ors and K.P Narayanan Kutty
reported in (2003)2 Supreme Court Cases 449 and in the case of
Punjab National Bank Vs Kunj Behari Misra reported in AIR 1998
Supreme Court 2713. The respondent has relied upon the case of
J. A Naiksatam Vs Prothonotary and Senior Master, High Court
of Bombay and Ors reported in (2004) 8 Supreme Court Cases 653
and in the case of Ganesh Santa Ram Sirur Vs. State Bank of India
and Anr reported in (2005) 1 Supreme Court Cases 13.
Mr Nanavati learned advocate requests for time. S.O to 28th
April 2010.
(K.S.
Jhaveri,J.)
mary//
Top