Gujarat High Court
Girijaben vs Charotar on 20 March, 2009
Gujarat High Court Case Information System
Print
LPA/79720/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 797 of 2006
In
SPECIAL
CIVIL APPLICATION No. 16765 of 2004
=========================================================
GIRIJABEN
RADHESHYAM KABRA - Appellant(s)
Versus
CHAROTAR
NAGRIK SAHKARI BANK LTD.(IN LIQUIDATION) & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIMAL M PATEL for
Appellant(s) : 1,
MR DHARMESH V SHAH for Respondent(s) : 1 - 2.
MR
HS MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/03/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
This
matter be placed before the Court to which one of us (Coram;Akil
Kureshi,J.) is not a member.
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)
Top