Gujarat High Court High Court

Gujarat vs Mehsana on 3 August, 2011

Gujarat High Court
Gujarat vs Mehsana on 3 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7940/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7940 of 2011
 

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


 

GUJARAT
INDUSTRIAL CO OPERATIVE BANK - Petitioner(s)
 

Versus
 

MEHSANA
URBAN CO OP BANK LTD & 2 - Respondent(s)
 

=======================================================
Appearance : 
MR
JB DASTOOR for Petitioner(s) : 1, 
MR SAURABH M PATEL for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 2, 
MR
DIPEN A DESAI for Respondent(s) :
3, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 03/08/2011
 

ORAL
ORDER

At
the request made by learned counsel, Ms.Vyoma Jhaveri on behalf of
learned counsel, Mr.Dipen Desai for the respondent nos.2 & 3 to
enable her to file reply, the matter is adjourned to 10 th
August, 2011 with consent of other side.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top