Gujarat High Court Case Information System
Print
CA/996820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 9968 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5901 of
2008
=================================================
DR
NAYANA G PATEL (DR NAYANA PRAKASH CHAUDHARY AFTER MARIG) -
Petitioner(s)
Versus
H
M PATEL INSTITUTE OF POSTGRADUATE STUDIES & 4 - Respondent(s)
=================================================
Appearance :
MR
AJ YAGNIK for Petitioner(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 1, 5,
MR DC DAVE for Respondent(s) : 2 - 3.
MR
SUNIT S SHAH for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 02/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Having
heard learned counsel for the parties, we direct respondent nos. 1, 2
and 3 to refund the sum of Rs.10,50,000/- (Rupees Ten Lac Fifty
Thousand only) for the present to Banaskantha District Central
Co-operative Bank, Palanpur, Dantiwada Branch, by an account payee
cheque in favour of the said Bank informing the Bank that the amount
is being paid, under the orders of this Court, towards the
applicant’s loan account.
This
direction shall be complied with by 10th September 2008.
It is clarified that this order is passed without prejudice to the
rights and contentions of the parties.
The
Civil Application is disposed of with a direction to Banaskantha
District Central Co-operative Bank, Palanpur, Dantiwada Branch to
submit compliance report by 20.09.2008.
Direct
service is permitted today.
(M.S.
SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
[sn
devu] pps
Top