Gujarat High Court
Fullerton vs Rajkot on 5 August, 2008
Gujarat High Court Case Information System
Print
SCA/1000320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10003 of 2008
=================================================
FULLERTON
INDIA CREDIT COMPANYLTD - Petitioner(s)
Versus
RAJKOT
NAGRIK SAHAKARI BANK LTD & 2 - Respondent(s)
=================================================
Appearance
:
MRS NR MARSHALL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/08/2008
ORAL
ORDER
Heard
learned advocate Mr.N.R. Mahrshall. Notice returnable
on 13th August 2008. To be heard with Special Civil
Application No.5702 of 2008. In the meantime, the respondent-Bank is
restrained from taking possession of the premises, which are in
possession of the petitioner, viz. ground floor of the building known
as, Balaji House at 52, Janta Cooperative Society, Tagore Road,
Rajkot. Direct service is permitted today.
(RAVI R. TRIPATHI, J.)
karim
Top