Gujarat High Court
Icici vs The on 20 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/339/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 339 of 2007
=========================================================
ICICI
BANK LTD THROUGH MR. JAYKRUSHAN SHAH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CR ABICHANDANI for
Applicant(s) : 1,
MR PD BHATE, A.P.P. for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,
DS AFF.NOT FILED
(N) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/03/2007
ORAL
ORDER
Rule
returnable on 14.03.2007. Mr. P.D. Bhate, learned
A.P.P. waives service of rule on behalf of State of Gujarat.
Respondent No. 3 shall file his reply on or before 13.03.2007
explaining as to why inspite of no objection of original loanee i.e.
Mr. Kantibhai D. Gajjar the vehicle has not been released.
(K.S.JHAVERI,J.)
Suresh*
Top