Gujarat High Court High Court

J.D.Pratap vs Morvi on 21 September, 2011

Gujarat High Court
J.D.Pratap vs Morvi on 21 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/95/1981	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 95 of
1981 
=========================================================


 

J.D.PRATAP
& 19 - Applicant(s)
 

Versus
 

MORVI
MERCANTILE BANK LTD., (IN LIQUIDATION) & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEEPAK M SHAH
for
Applicant(s) : 1,4 - 11,13 - 14,16 - 17, 19,MR PP BANAJI for
Applicant(s) : 2 - 3, 12, 15, 18, 20, 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
MR MD PANDYA for Respondent(s) : 1 - 2. 
MR
JS YADAV for Respondent(s) : 2, 
MR MI HAVA for Respondent(s) :
3, 
GOVERNMENT PLEADER for Respondent(s) : 4 - 5. 
MR RE VARIAVA
for Respondent(s) : 4 - 6. 
MR SAPAN M SHAH for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 21/09/2011  
ORAL ORDER

Mr.

Banaji, learned advocate and Mr. Akshay P. Jadhav on behalf of Mr.
Ratan Variava, learned advocate representing the State of Maharashtra
and other advocates jointly requested for adjournment. Hence, S.O. to
13.10.2011.

[K.M.THAKER,
J.]

mrp

   

Top