Gujarat High Court
Dwarkesh vs Sailenkumar on 12 July, 2011
Gujarat High Court Case Information System
Print
SCA/3507/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3507 of 2004
=========================================================
DWARKESH
CO.OP. CREDIT SOCIETYLTD - Petitioner(s)
Versus
SAILENKUMAR
JAGMOHANDAS PARIKH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Petitioner(s) : 1,MRS RANJAN B PATEL for Petitioner(s) : 1,
MR HM
PARIKH for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
MR SHIRISH JOSHI for Respondent(s) : 2,
MR YH VYAS for
Respondent(s) : 2,
MR HARSHAD K PATEL for Respondent(s) : 2,
MR
PANKAJ R DESAI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/07/2011
ORAL
ORDER
It is
submitted by learned advocate Mr.Chirag Patel for the petitioner that
in view of the judgment delivered by Board of Nominee, this petition
is required to be disposed of.
In view of
above and without entering into merits of the case, the petition is
disposed of. Rule is discharged with no order as to costs.
( M.D.SHAH,
J. )
syed/
Top