Gujarat High Court High Court

Govindbhai vs Central on 29 July, 2011

Gujarat High Court
Govindbhai vs Central on 29 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16109/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16109 of 2010
 

 
 
=========================================================

 

GOVINDBHAI
V VASAVA - Petitioner(s)
 

Versus
 

CENTRAL
BANK OF INDIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MRNIKHILDJOSHI
for
Petitioner(s) : 1, 
MRKIRITJMACWAN for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/07/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Nikhil D. Joshi for petitioner and learned
Advocate Mr. KJ Macwan for respondent. In this matter, affidavit in
reply is filed by respondent and rejoinder thereto has also been
filed by petitioner. Considering submissions made by both learned
advocates, question raised and involved in this petition would
require detailed examination. Hence, Rule.

(H.K.

Rathod,J.)

Vyas

   

Top