Gujarat High Court High Court

J.D.Pratap vs Morvi on 30 August, 2011

Gujarat High Court
J.D.Pratap vs Morvi on 30 August, 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
: 30/08/2011 

 

ORAL
ORDER

It
is reported that the advocate representing State of Maharashtra could
not reach the Court to attend today’s hearing, on account of heavy
rain. When the application is taken up for hearing, learned advocate
for the applicant is also not present. Hence, S.O. to 21st
September, 2011.

(K.M.

Thaker, J.)

rakesh/

   

Top