Gujarat High Court High Court

Gujarat vs State on 23 July, 2008

Gujarat High Court
Gujarat vs State on 23 July, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7857/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7857 of 2008
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 7889 of 2008
 

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

 

GUJARAT
STATE CO-OPERATIVE BANK LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
MR VINAY PANDYA, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 23/07/2008
 

COMMON
ORAL ORDER

At
the request of Mr.Vinay Pandya, learned Assistant Government Pleader,
to enable him to file reply to the amendment, the matter is adjourned
to 25th July 2008.

Mr.P.S.

Champaneri, learned advocate appearing for petitioner, informs the
Court that the Annual General Meeting (AGM) is scheduled on 27th
July 2008.

The
learned Assistant Government Pleader shall see that the reply is
filed before 25th July 2008, so that the matters can be
heard on that day.

(Ravi
R. Tripathi, J)

Aakar